Citation : 2025 Latest Caselaw 12737 Raj
Judgement Date : 4 September, 2025
[2025:RJ-JD:39380]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 17009/2025
1. Kailash Chand Meena S/o Mannu Ram Meena, Aged About
47 Years, R/o Village And Post Rothariya, Tehsil Mahwa,
District Dausa.
2. Mukesh Kumar Meena S/o Sua Lal Meena, Aged About 43
Years, R/o Village And Post Bhopur, Tehsil Todabhim,
District Karauli.
3. Jai Singh Gurjar S/o Bhagwat Singh, Aged About 37
Years, Village Badhkemri, Post Bheelapada, Tehsil
Nandoti, District Karauli.
4. Dharm Chand Sharma S/o Pushkar Datt Sharma, Aged
About 44 Years, R/o Village And Post Khachwana, Tehsil
Bhadra, District Hanumangarh.
5. Ajay Singh S/o Roop Singh, Aged About 44 Years, R/o
Village And Post Kaletara, Tehsil Parbatsar, District
Nagaur.
6. Shyama Kanwar D/o Sajjan Singh, Aged About 31 Years,
R/o Village And Post Hudil, Tehsil Kuchaman City, District
Nagaur.
7. Preeti Tripathi D/o Kailash Chandra Tripathi, Aged About
43 Years, R/o Joshiyon Ka Jaav, Sunil Bhanwar, Near
Tagore School, Makrana, District Nagaur.
8. Udami Ram S/o Ratti Ram, Aged About 44 Years, R/o
Village And Post Tarwala, Tehsil Kishangarh Bas, District
Alwar.
9. Chaina Ram S/o Mohan Lal, Aged About 42 Years, R/o
Lapli Ki Dhani, Nimas, Post Muhana, Tehsil Nawa, District
Nagaur.
----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.
(Downloaded on 04/09/2025 at 09:50:46 PM)
[2025:RJ-JD:39380] (2 of 3) [CW-17009/2025]
3. District Programme Coordinator And District Collector,
Nagaur, Rajasthan.
4. Chief Executive Officer, Zila Parishad Nagaur, Rajasthan.
5. Chief Executive Officer, Zila Parishad Deedwana-
Kuchaman, Rajasthan.
6. Development Officer, Panchayat Samiti Makrana, District
Nagaur (Now Deedwana- Kuchaman), Rajasthan.
----Respondents
For Petitioner(s) : Mr. Pawan Singh
HON'BLE DR. JUSTICE NUPUR BHATI
Order
04/09/2025
1. Petition herein arises, inter alia, out of the inaction on the
part of the respondents in not according the correct service and
notional benefits to the petitioners.
2. Learned counsel for the petitioners at the outset submits that
qua the aforesaid grievance, the petitioners 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 petitioners also relies on
order/judgment in Nand Kishore Sharma & Ors. v. 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 directed to consider the
representation of the petitioners in light of the aforesaid
judgment.
4. Request seems to be fair.
[2025:RJ-JD:39380] (3 of 3) [CW-17009/2025]
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 a 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
petitioners 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.
(DR. NUPUR BHATI),J
230-/Devesh/-
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!