Citation : 2025 Latest Caselaw 15239 Raj
Judgement Date : 11 November, 2025
[2025:RJ-JD:48435]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 19831/2025
1. Snehlata Bissa D/o Ramratan Bissa W/o Prashant, Aged
About 58 Years, Ward No. 8, Bisa Pada, Jaisalmer, District
Jaisalmer.
2. Ranjana Purohit (Acharya) D/o Ranchor Das Purohit W/o
Narendra Acharya, Aged About 46 Years, Acharyapara,
Near Hukame Ki Chakki, Jaisalmer.
3. Babu Ram S/o Deda Ram, Aged About 40 Years, Village
Jethwai, District Jaisalmer.
4. Jaya Ram S/o Amolakh Ram, Aged About 45 Years, Bhilo
Ka Was, Vpo Kheeya, District Jaisalmer.
5. Panna Ram Panwar S/o Fakira Ram Panwar, Aged About
47 Years, Vpo Nehdai, District Jaisalmer.
6. Goma Ram Solanki S/o Dhoopa Ram Solanki, Aged About
49 Years, Meghwalo Ka Va, Vpo Thanwla, Tehsil Ahore,
District Jalore.
7. Praveen Kumar S/o Lumba Ram, Aged About 35 Years,
Regaro Ka Was, Bera, Tehsil Bali, District Pali.
8. Mahendra Singh S/o Ver Singh, Aged About 41 Years,
116, Rajputo Ka Bas, Kumatiya, District Pali.
----Petitioners
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. District Programme Coordinator And District Collector,
Jaisalmer, Rajasthan.
4. Chief Executive Officer, Zila Parishad Jaisalmer, Rajasthan.
5. Development Officer, Panchayat Samiti Jaisalmer, District
Jaisalmer, Rajasthan.
6. Development Officer, Panchayat Samiti Sam, District
Jaisalmer, Rajasthan.
----Respondents
(Uploaded on 12/11/2025 at 11:59:53 AM)
(Downloaded on 12/11/2025 at 09:02:47 PM)
[2025:RJ-JD:48435] (2 of 3) [CW-19831/2025]
For Petitioner(s) : Mr. Pawan Singh
For Respondent(s) : Mr. Pawan Bharti for
Mr. I.R. Choudhary, AAG
HON'BLE MR. JUSTICE MUNNURI LAXMAN
Order 11/11/2025
1. Heard.
2. The learned counsel appearing for the petitioners submit that
the facts of the present writ petition are similar to the facts in
Keshar Singh Chauhan Vs. State of Rajasthan & Ors.: S.B.
Civil Writ Petition No. 15624/2025, decided on 01.09.2025 by
the co- ordinate bench of this Court which, in turn, relied upon the
decision of the Jaipur Bench of this Court in Nand Kishore
Sharma & Ors. Vs. The State of Rajasthan & Ors.: S.B. Civil
Writ Petition No. 12109/2018, decided on 18.07.2018.
3. The order dated 01.09.2025 passed by the coordinate Bench
of this Court in Keshar Singh Chauhan's case (supra) reads as
under:-
"1. Petition herein arises, inter alia, out of the action on the part of the respondents in not according the correct service and notional benefits to the petitioner.
2. Learned counsel for the petitioner at the outset submits that qua the aforesaid grievance, the petitioner may be granted liberty to file a fresh representation before the competent authority and the same be decided by passing appropriate administrative orders, in accordance with law.
3. Learned counsel for the petitioner also relies on order/judgment in Nand Kishore Sharma & Ors. Vs. The State of Rajasthan & Ors.: S.B. Civil Writ Petition No. 12109/2018, decided on 18.07.2018 at Jaipur Bench and submits that the respondents may be
(Uploaded on 12/11/2025 at 11:59:53 AM)
[2025:RJ-JD:48435] (3 of 3) [CW-19831/2025]
directed to consider the representation of the petitioner in light of the aforesaid judgment.
4. Request seems to be fair.
5. Given the nature of order which is being passed, no prejudice would be caused to the respondents and, therefore, the requirement of issuance of notice is dispensed with as no return is required to be filed by them.
6. In the aforesaid premise, the writ petition is disposed of with a liberty to the petitioners to file fresh representation, which shall be gone into by the competent authority and appropriate administrative order shall be passed in accordance with law.
7. Needless to say that the competent authority shall go through the judgment relied upon by learned counsel for the petitioner as mentioned hereinabove and apply its independent mind on the applicability of the same before passing any order.
8. Needful be done as expeditiously as possible."
4. In light of the above, the present writ petition is also
disposed of in the same terms as in Keshar Singh Chauhan's
case (supra).
5. All the pending applications, if any, stand disposed of.
(MUNNURI LAXMAN),J 59-BhumikaP/-
(Uploaded on 12/11/2025 at 11:59:53 AM)
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!