Citation : 2025 Latest Caselaw 13854 Raj
Judgement Date : 3 October, 2025
[2025:RJ-JD:43574]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 18820/2025
Sunil Kumar Meena S/o Nemichand Meena, Aged About 31
Years, Resident Of 1, 1, Chandaliya, Jhalawar, District Jhalawar,
Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through Principal Secretary, School
Education Department, Government Secretariat
Rajasthan, Jaipur, Rajasthan.
2. The Director, Elementary Education, Bikaner.
3. The District Education Officer, Elementary, Barmer.
4. The District Election Officer (Collector), Barmer.
5. The Election Registration Officer (S.d.m.), Assembly
Chauhtan, District Barmer.
----Respondents
For Petitioner(s) : Mr. Mahaveer Bhamariya
For Respondent(s) : Ms. Lata Ladrecha for
Mr. S.S. Ladrecha, AAG
HON'BLE MS. JUSTICE REKHA BORANA
Order
03/10/2025
1. Learned counsel for the petitioner submits that the issue
rests covered by the judgment passed by this Court in
Ten Singh Vs. State of Rajasthan & Anr; S.B. Civil Writ
Petition No.12975/2025 and other connected matters (decided
on 22.07.2025).
2. Learned counsel for the respondents does not refute the
above submission and submits that a similar order be passed in
the present petition too.
(Uploaded on 03/10/2025 at 07:05:21 PM)
[2025:RJ-JD:43574] (2 of 2) [CW-18820/2025]
3. In Ten Singh's case (supra), the Court disposed of the writ
petition with the following directions.
"(i) If any representation is filed by the petitioners within a period of twenty days from now, identifying any regular State/local Government employee who is the elector of the concerned area, the respondent authorities shall be under an obligation to strictly comply with Clause 1.1 of the instructions/guidelines dated
04.10.2022 (as modified vide communication dated 05.06.2025) of the ECI.
(ii) If a representation is filed by any of the petitioners within a period of twenty days to the effect that he/she is a single teacher in the concerned school, the respondent authorities shall be under an obligation to verify the said fact and if it is found true, such petitioner shall be relieved from the duties of BLO with immediate effect."
4. In view of the above, the present writ petition is also
disposed of on the same terms and directions as in the case of
Ten Singh (supra).
5. Stay petition and pending applications, if any, stand
disposed of.
(REKHA BORANA),J 27-Devanshi/-
(Uploaded on 03/10/2025 at 07:05:21 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!