Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Seema Meena vs The State Of Rajasthan ...
2025 Latest Caselaw 1417 Raj

Citation : 2025 Latest Caselaw 1417 Raj
Judgement Date : 15 May, 2025

Rajasthan High Court - Jodhpur

Seema Meena vs The State Of Rajasthan ... on 15 May, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:23481]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                 S.B. Civil Writ Petition No. 6527/2025

Seema Meena D/o Jamna Lal Meena, Aged About 28 Years, R/o
Malikheda, Pratapgarh, Rajasthan.
                                                                    ----Petitioner
                                    Versus
1.       The State Of Rajasthan, Through Its Principal Secretary,
         School Education Department, Govt. Of Rajasthan,
         Government Secretariat, Jaipur.
2.       The Director, Elementary Education, Rajasthan, Bikaner.
3.       The Chief Executive Officer, Zila Parishad, Pali, Rajasthan.
4.       The District Education Officer, Headquarter (Elementary
         Education), Pali.
5.       Rajasthan Staff Selection Board, Through Its Secretary,
         Agriculture Management Institute Building, Durgapura,
         Jaipur, Rajasthan.
                                                                 ----Respondents
                              Connected With
                S.B. Civil Writ Petition No. 21785/2024
Monika Meena D/o Ram Lal Meena, Aged About 26 Years, R/o.
Pal Kuradiya, Post Kuradiya, Tehsil Semari, District Udaipur.
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Principal Secretary
         Elementary Education, Rajasthan, Jaipur, Rajasthan.
2.       Secretary, Panchayati Raj Department, Government Of
         Rajasthan, Secretariat, Jaipur.
3.       Rajasthan Staff Selection Board, Jaipur, Through Its
         Secretary, State Institute Of Agriculture Management
         Premises, Tonk Road, Shriji Nagar, Prithviraj Colony,
         Durgapura, Jaipur, Rajasthan.
4.       Director, Elementary Education And Panchayati Raj
         (Elementary Education) Rajasthan, Bikaner, Rajasthan.
5.       District Education Officer (Elementary), Head Quarter,
         Elementary Education, Sirohi, District Sirohi, Rajasthan.
6.       Chief Executive Officer, Zila Parishad, Sirohi, Rajasthan.
7.       Block Development Officer, Panchayat Samiti, Pindwara,
         District Sirohi, Rajasthan.
                                                                 ----Respondents



                     (Downloaded on 15/05/2025 at 09:48:44 PM)
 [2025:RJ-JD:23481]                       (2 of 3)                         [CW-6527/2025]


                 S.B. Civil Writ Petition No. 3966/2025
Surya Kumari Ahari D/o Ram Lal, Aged About 25 Years, R/o Upali
Sigri Post Nichli Sigri, Tehsil Jhadol, District Udaipur.
                                                                        ----Petitioner
                                         Versus
1.       State Of Rajasthan, Through Principal Secretary
         Elementary Education, Rajasthan, Jaipur, Rajasthan.
2.       Secretary, Panchayati Raj Department, Government Of
         Rajasthan, Secretariat, Jaipur.
3.       Rajasthan Staff Selection Board, Jaipur, Through Its
         Secretary, State Institute Of Agriculture Management
         Premises, Tonk Road, Shriji Nagar, Prithviraj Colony,
         Durgapura, Jaipur, Rajasthan.
4.       Director, Elementary Education, And Panchayati Raj
         (Elementary Education) Rajasthan, Bikaner, Rajasthan.
5.       District Education Officer (Elementary), Head Quarter,
         Elementary Education Sirohi, District Sirohi, Rajasthan.
6.       Chief Executive Officer, Zila Parishad, Sirohi, Rajasthan.
7.       Block Development Officer, Panchayat Samiti Pindwara,
         District Sirohi, Rajasthan.
                                                                     ----Respondents


For Petitioner(s)              :     Mr. Harshit Yadav
                                     Mr. R.P. Saini
For Respondent(s)              :     Mr. Deepak Chandak with
                                     Ms. Sonal Parihar for
                                     Mr. B. L. Bhati, AAG
                                     Mr. Manish Patel



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

15/05/2025

Heard learned counsel for the parties.

Learned counsel for the petitioners submits that the

petitioners have filed number of representations for redressal of

their grievances in light of the judgment rendered by Division

Bench of this Court in D.B. Special Appeal Writ No.128/2025

[2025:RJ-JD:23481] (3 of 3) [CW-6527/2025]

(Surya Kumari Ahari Vs. State of Rajasthan & Ors.) decided

on 27.01.2025, but the same have not been decided so far.

Learned counsel for the petitioners further submits that the

petitioners will be satisfied if a liberty is granted to them to file a

fresh representation for redressal of their grievances and the

respondent authorities may be directed to consider and decide the

same at the earliest keeping in mind the judgment rendered by

the Division Bench in the case of Surya Kumari Ahari (supra).

Learned counsel for the respondents submits that the

representation to be filed by the petitioners will be decided

expeditiously.

Considering the submissions made before this Court, the

present writ petitions are disposed of with liberty to the petitioners

to file a representation before the respondent authorities for

redressal of their grievances.

In the event of filing such representation by the petitioners,

the same shall be considered and decided by the respondent

authorities keeping in mind the law laid down by the Division

Bench of this Court in the case of Surya Kumari Ahari (supra)

at the earliest preferably within a period of six weeks from the

date of receipt of such representation, keeping in mind the law

laid down by the Division Bench in the case of Surya Kumari

Ahari (supra).

(VINIT KUMAR MATHUR),J 43-45-SunilS/Shahenshah/-

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 : IJJ

 

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

 
 
Latestlaws Newsletter