Citation : 2025 Latest Caselaw 14978 Raj
Judgement Date : 6 November, 2025
[2025:RJ-JD:47913]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 15888/2025
Ram Lal Nanoma S/o Bhika Nanoma, Aged About 43 Years, R/o
Nanoma Phala, Village And Post Gadavejaniya, Tehsil Sagwara,
District Dungarpur (Raj.).
----Petitioner
Versus
1. State Of Rajasthan, Through The Principal Secretary
Department Of Rural Development And Panchayati Raj
(Panchayati Raj), Government Of Rajasthan, Jaipur,
Rajasthan.
2. Additional Commissioner, Rural Development And
Panchayati Raj Department, Government Of Rajasthan,
Jaipur.
3. Chief Executive Officer, Zila Parishad Dungarpur,
Rajasthan.
4. Development Officer, Panchayat Samiti Sangwara, District
Dungarpur, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Mahendra Kumar Gurjar
For Respondent(s) : Mr. Piyush Bhandari, on behalf of Mr
Praveen Khandelwal, AAG
HON'BLE MR. JUSTICE FARJAND ALI
Order
06/11/2025
1. The present writ petition has been filed aggrieved of notices
dated 15.07.2025, 22.07.2025 and 29.07.2025 (Annex.8)
whereby the petitioner has been called upon to explain as to why
the departmental proceedings be not initiated against him.
2. The issue for which the notice has been served on the
petitioner is that his educational as well as technical qualification
is/was not in accordance with the requisite qualification.
(Uploaded on 11/11/2025 at 04:29:37 PM)
[2025:RJ-JD:47913] (2 of 2) [CW-15888/2025]
3. Admittedly, a reply to the notice has been filed by the
petitioner whereby all the grounds have been raised by him
including that both the issues have already been settled by the
judgment of this Court passed in a bunch of writ petitions led by
S.B. Civil Writ Petition No.15498/2025; Lakshmi Kumari
Acharya vs. State of Rajasthan & Ors. (decided on
19.08.2025) and judgment of this Court at Jaipur Bench passed
in a bunch of writ petitions led by S.B. Civil Writ Petition
No.1457/2021; Jahida Salma vs. State of Rajasthan & Ors.
(decided on 10.02.2022).
4. In view of the above, this Court is not inclined to interfere at
this stage.
5. As a reply has already been filed by the petitioner, the
respondent authorities shall be under an obligation to consider the
said reply and thereupon passed a speaking order.
6. Needless to observe that if any order is passed against the
petitioner, he would be at liberty to file afresh.
7. With the above directions, the present writ petition stands
disposed of.
8. Stay petition and pending applications, if any, stand disposed
of.
(FARJAND ALI),J 316-Pramod/-
(Uploaded on 11/11/2025 at 04:29:37 PM)
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!