Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manju Mitharwal vs State Of Rajasthan (2025:Rj-Jd:40587)
2025 Latest Caselaw 13006 Raj

Citation : 2025 Latest Caselaw 13006 Raj
Judgement Date : 11 September, 2025

Rajasthan High Court - Jodhpur

Manju Mitharwal vs State Of Rajasthan (2025:Rj-Jd:40587) on 11 September, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:40587]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 16572/2025

1.       Manju Mitharwal D/o Sher Singh Mitharwal W/o Ramdev
         Ram, Aged About 32 Years, R/o Mavliya, Ladpur, District
         Sikar.
2.       Mamta W/o Rakesh Kumar Garhwal, Aged About 32
         Years, R/o Gumana Ka Bas, Post Katrathal, Years, District
         Sikar.
3.       Sonu Kumari D/o Mangla Ram W/o Chena Ram Malinda,
         Aged About 33 Years, R/o Koliya, Post Koliya, District
         Nagaur.
4.       Sumitra W/o Vijay Kumar, Aged About 39 Years, R/o
         Karanpura, Ladria, District Churu.
5.       Rameshwari W/o Raju Ram, Aged About 33 Years, R/o
         Bader, District Nagaur.
6.       Sunita Kumari W/o Sushil Kumar, Aged About 40 Years,
         R/o Mukhya Abadi, Vpo Panthariya, District Jhunjhunu.
7.       Pinki Bai Meena W/o Meghram Meena, Aged About 37
         Years, R/o Kishorpur, Post Pakhar, District Dausa.
8.       Munesh Kumari W/o Abhishek Moond, Aged About 35
         Years, R/o Ward No.03, Bhagat Singh Colony, Nawalgarh,
         District Jhunjhunu.
9.       Sangeeta Chouhan W/o Suraj Singh Bohara, Aged About
         34 Years, R/o 53/42, Maanganj Mohalla, Masuda Road,
         Beawar, District Ajmer (Now Beawar).
10.      Manju D/o Dalu Ram Kumawat, Aged About 32 Years, R/o
         Badla Ka Bas, Kuchaman City, Nawa, District Nagaur.
11.      Jitender Kumar S/o Banwari Lal, Aged About 41 Years, R/
         o Panthroli, Tehsil Buhana, District Jhunjhunu.
12.      Mukesh Kumar Dewanda S/o Jainarayan Dewanda, Aged
         About 40 Years, R/o Ward No.02, Dhani Nadawali, Devan,
         Tehsil Shahpura, District Jaipur.
13.      Indra Singh S/o Hukam Singh, Aged About 44 Years, R/o
         Chowk Jaisalmer, Jaisalmer.
14.      Moola Ram S/o Tiloka Ram, Aged About 50 Years, R/o
         Village Nedan, District Jaisalmer.
15.      Shantilal S/o Mansha Ram, Aged About 42 Years, R/o
         Meghwalo Ka Bas, Dodiyali, District Jalore.
16.      Ramesh Gurjar S/o Ranglal Gurjar, Aged About 43 Years,
         R/o Gurjaro Ka Mohalla, Village Sandera, Tehsil Peeplu,


                      (Uploaded on 11/09/2025 at 06:23:50 PM)
                     (Downloaded on 11/09/2025 at 09:13:48 PM)
 [2025:RJ-JD:40587]                   (2 of 4)                        [CW-16572/2025]


         District Tonk.
17.      Leela W/o Mahaveer Prasad, Aged About 39 Years, R/o
         Jato Ka Bass, Dhandhlas Uda, District Nagaur.
18.      Anju D/o Sanvar Mal, Aged About 33 Years, R/o Sewad
         Chhoti, Sewad Badi, District Sikar.
19.      Manohar Singh S/o Bhoor Singh, Aged About 53 Years, R/
         o Kheenwsar Khinya, District Jaisalmer.
20.      Shiv Kumar Sharma S/o Sohan Lal Sharma, Aged About
         50 Years, R/o Village Jor Ka Khera, Mundeta, Bhojpur,
         District Bhilwara.
21.      Jugata Ram S/o Nakhatu Ram, Aged About 53 Years, R/o
         Meghwalon Ka Vas, Parewar, District Jaisalmer.
22.      Manali Suthar W/o Devi Lal, Aged About 32 Years, R/o
         Ward No.02, Padampur, District Sri Ganganagar.
23.      Ramkalyan Bairwa S/o Ram Kishan Bairwa, Aged About
         47 Years, R/o Paroliya, Nipaniya, District Baran.
24.      Ashok Kumar Balai S/o Keshu Ram, Aged About 45 Years,
         R/o Ward No.01, Kharnota, District, Rajsamand.
25.      Babu Lal Meena S/o Deva Ram, Aged About 51 Years, R/o
         Village Gudha Gumansingh, Tehsil Bali, 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     Bhaniyana,
         District Jaisalmer, Rajasthan.
6.       Development Officer, Panchayat                    Samiti     Mohangarh,
         District Jaisalmer, Rajasthan.
7.       Development Officer, Panchayat Samiti Sankara, District
         Jaisalmer, Rajasthan.
8.       Development Officer, Panchayat Samiti Adel, District


                      (Uploaded on 11/09/2025 at 06:23:50 PM)
                     (Downloaded on 11/09/2025 at 09:13:48 PM)
 [2025:RJ-JD:40587]                        (3 of 4)                         [CW-16572/2025]


         Jaisalmer, Rajasthan.
                                                                       ----Respondents


For Petitioner(s)              :     Mr. Mahendra Kumar Gurjar with
                                     Mr. Pawan Singh


               HON'BLE DR. JUSTICE NUPUR BHATI

Order 11/09/2025

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.

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

(Uploaded on 11/09/2025 at 06:23:50 PM)

[2025:RJ-JD:40587] (4 of 4) [CW-16572/2025]

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

256-/Devesh/-

(Uploaded on 11/09/2025 at 06:23:50 PM)

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 : MAIMS

 
 
Latestlaws Newsletter