Citation : 2026 Latest Caselaw 1070 Raj
Judgement Date : 22 January, 2026
[2026:RJ-JD:4019-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Civil Writ Petition No. 13038/2025
Hajari Lal S/o Kishna Ram, Aged About 33 Years, Ward Punch Of
Gram Panchayat Rampura, Village Lalpura, Panchayat Samiti
Chittalwana, District Jalore, Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through Secretary Rural
Development And Panchayati Raj Department,
Government Of Rajasthan, Secretariat, Jaipur.
2. District Collector, Jalore.
3. Sub-Divisional Officer, Chittalwana, District Jalore.
4. Tehsildar Chittalwana, District Jalore.
5. Sarpanch, Gram Panchayat Rampura, Panchayat Samiti
Chittalwana, Jalore.
----Respondents
For Petitioner(s) : Mr. Pritam Solanki
For Respondent(s) : Mr. I.R. Choudhary, AAG with
Mr. Pawan Bharti
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
HON'BLE MR. JUSTICE SANDEEP SHAH
Order
22/01/2026
1. Learned counsel for both parties candidly submit that the
controversy involved in the present case stands covered by the
judgment dated 14.11.2025 passed by a Division Bench of this
Hon'ble Court in D.B. Civil Writ Petition No.7718/2025, "Sheela
Kumari v. State of Rajasthan".
2. Considering the submissions made, the present writ petition
is also dismissed, as the issue in hand is no longer res integra in
(Uploaded on 27/01/2026 at 02:44:06 PM)
[2026:RJ-JD:4019-DB] (2 of 2) [CW-13038/2025]
light of the judgment passed by the Division Bench in 'Sheela
Kumari' (supra).
(SANDEEP SHAH),J (DR.PUSHPENDRA SINGH BHATI),J
90-Sudheer/-
(Uploaded on 27/01/2026 at 02:44:06 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!