Citation : 2025 Latest Caselaw 1271 Raj
Judgement Date : 14 May, 2025
[2025:RJ-JD:23364]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 8518/2016
Smt. Sumitra Sodani w/o Shri Suresh Chandra, aged 50 years,
by caste Sodani, R/o Sindhi Colony, Goshala Road, Gulabpura,
District Bhilwara, at present working as Teacher Gr.II, Govt.
Adarsh Sr. Secondary School, Gagera, Block Hurda, District
Bhilwara.
----Petitioner
Versus
1. The State of Rajasthan through the Secretary, Department of
Elementary Education, Govt. of Rajasthan Jaipur.
2. The Director, Elementary Education, Rajasthan, Bikaner.
3. The District Education Officer, Elementary Education, Bhilwara.
4. The Block Elementary Education Officer, Panchayat Samiti-
Hurda, District Bhilwara.
----Respondents
Connected With
S.B. Civil Writ Petition No. 8517/2016
Smt. Sushila Gaur w/o Shri Rajendra Kumar Sharma, aged 59
years, by caste Brahmin, r/o 39 Govardhan Colony, Baral-II,
Bijay Nagar, District Ajmer, at present working as Teacher Gr.III,
Govt. Sr. Secondary School, Khejari, Block Hurda, District
Bhilwara.
----Petitioner
Versus
1. The State of Rajasthan through the Secretary, Department of
Elementary Education, Govt. of Rajasthan Jaipur.
2. The Director, Elementary Education, Rajasthan, Bikaner.
3. The District Education Officer, Elementary Education, Bhilwara.
4. The Block Elementary Education Officer, Panchayat Samiti-
Hurda, District Bhilwara.
----Respondents
For Petitioner(s) : Mr. NR Choudhary
For Respondent(s) : Mr. Digvijay Sodha
(Downloaded on 14/05/2025 at 03:51:49 PM)
[2025:RJ-JD:23364] (2 of 2) [CW-8518/2016]
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
14/05/2025
Heard learned counsel for the parties.
Learned counsel for the parties are in agreement that the
controversy involved in the present matters is squarely covered by
the judgment rendered in D.B. Special Appl. Writ
No.1866/2018 (State of Rajasthan and Ors. Vs. Smt. Kanta
Sharan and Anr.) decided on 22.01.2020.
Accordingly, the present writ petitions are also disposed of in
terms of the judgment rendered in the case of Smt. Kanta
Sharan(supra).
(VINIT KUMAR MATHUR),J 104-105-Payal/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!