Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Rajasthan vs Atma Ram (2025:Rj-Jd:16418-Db)
2025 Latest Caselaw 9539 Raj

Citation : 2025 Latest Caselaw 9539 Raj
Judgement Date : 28 March, 2025

Rajasthan High Court - Jodhpur

State Of Rajasthan vs Atma Ram (2025:Rj-Jd:16418-Db) on 28 March, 2025

Bench: Dinesh Mehta, Anand Sharma
[2025:RJ-JD:16418-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  D.B. Spl. Appl. Writ No. 1223/2024

1.       State Of Rajasthan, Through Its Secretary, Department Of
         Home, Government Secretariat, Jaipur (Raj.).
2.       Director General Of Police, Police Headquarter, Lal Kothi,
         Jaipur (Raj.).
3.       Superintendent          Of    Police,      Hanumangarh,        District   -
         Hanumangarh (Rajasthan).
4.       The Director, Elementary Education, Bikaner, District
         Bikaner (Rajasthan).
5.       The District Education Officer, (Headquarter), Elementary
         Education, Ganganagar (Rajasthan).
                                                                     ----Appellants
                                       Versus
Atma Ram S/o Shri Satyanarayan, Aged About 25 Years,
Resident Of Ward No. 13, 11Rwd, Bhuranpura, Tehsil-Tibbi,
District- Hanumangarh (Rajasthan).
                                                                    ----Respondent


For Appellant(s)             :     Mr. Deepak Chandak for Mr. SS
                                   Rathore, AAG
For Respondent(s)            :              -



             HON'BLE MR. JUSTICE DINESH MEHTA

HON'BLE MR. JUSTICE ANAND SHARMA

Order

28/03/2025

1. For the reasons stated, the application filed under section 5

of the Limitation Act, is allowed. Accordingly, the delay of 194

days in filing the special appeal is condoned.

2. Mr. Chandak, learned counsel for the appellant-State fairly

submits that the order under consideration was passed by the

learned Single Judge while relying upon the judgment in the cases

of Avinash Gajna Vs. State of Rajasthan & Ors : S.B. Civil Writ

[2025:RJ-JD:16418-DB] (2 of 2) [SAW-1223/2024]

Petition No.12565/2020 decided on 30.05.2023 and Prafull Mehta

(Dr.) Vs. State of Rajasthan & Anr. : S.B. Civil Writ Petition

No.3703/2012 and the special appeals filed thereagainst have

been dismissed by the Division Bench of this Court vide judgment

dated 22.03.2017 passed in D.B. Spl. Appl. Writ No.228/2014

(State of Rajasthan & Anr. Vs. Dr. Prafull Mehta) and the judgment

dated 05.04.2024 passed in D.B. Spl. Appl. Writ No.73/2024

(State of Rajasthan & Ors. Vs. Avinash Gajna & Ors.).

3. In view of the aforesaid and following the adjudication made

in the above referred judgments of the Division Bench of this

Court, the present special appeal stands dismissed.

                                   (ANAND SHARMA),J                                              (DINESH MEHTA),J
                                    7-raksha/-









Powered by TCPDF (www.tcpdf.org)
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter