Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajmer Vidyut Vitran Nigam Limited vs Shashi Kant Saini ...
2026 Latest Caselaw 3830 Raj

Citation : 2026 Latest Caselaw 3830 Raj
Judgement Date : 13 March, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Ajmer Vidyut Vitran Nigam Limited vs Shashi Kant Saini ... on 13 March, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:12029-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   D.B. Spl. Appl. Writ No. 850/2025

1.       Ajmer Vidyut Vitran Nigam Limited, Through The
         Managing Director, Ajmer Vidyut Vitran Nigam Limited,
         Vidhyut   Bhawan,    Panchsheel,  Panchsheel   Nagar,
         Makarwali Road, Ajmer (Raj.).
2.       The Secretary (Administration), Ajmer Vidyut Vitran
         Nigam Limited, Vidhyut Bhawan, Makarwali Road, Ajmer
         (Raj.).
3.       The Superintending Engineer (O And M), Ajmer Vidyut
         Vitran Nigam Limited, District Jhunjhunu (Raj.).
4.       The Assistant Engineer (O And M), Ajmer Vidyut Vitran
         Nigam Limited, District Jhunjhunu (Raj.).
                                                                     ----Appellants
                                       Versus
Shashi Kant Saini S/o Shri Shyam Lal Saini, Aged About 40
Years, Resident Of Ward No. 08, Malsisar, District Jhunjhunu,
(Raj.).
                                                                    ----Respondent
                                 Connected With
                   D.B. Spl. Appl. Writ No. 846/2025
The Secretary (Admn.), Ajmer Vidyut Vitran Nigam Limited,
Ajmer
                                                                      ----Appellant
                                       Versus
Durga Shankar Meena S/o Shri Latur Lal Meena, Aged About 44
Years, R/o Hanuwat, District Baran, Rajasthan
                                                                    ----Respondent
                   D.B. Spl. Appl. Writ No. 907/2025
1.       Ajmer Vidyut Vitran Nigam Ltd., Through Its Secretary
         (Administration), Ajmer Vidhyut Vitran Nigam Ltd.,
         Vidhyut Bhawan, Panchsheel Nagar, Makadwali Road,
         Ajmer.
2.       The Assistant Engineer (O And M), Ajmer Vidhyut Vitran
         Nigam Ltd., Jahajpur, District Bhilwara.
                                                                     ----Appellants
                                       Versus
Durgesh Kumar Meena S/o Shri Vijay Pal Meena, Aged About 36
Years, Resident Of Mundi Bhata, Jahajpur, District Bhilwara
(Raj.).
                                                                    ----Respondent
                   D.B. Spl. Appl. Writ No. 998/2025
1.       Ajmer Vidyut Vitran Nigam Limited (Avvnl), Through Its
         Secretary (Admn.), Regd. Office Vidyut Bhawan,
         Panchsheel Nagar, Makarwali Road, Ajmer 305004.

                         (Uploaded on 17/03/2026 at 04:16:25 PM)
                        (Downloaded on 17/03/2026 at 08:39:53 PM)
 [2026:RJ-JD:12029-DB]                   (2 of 3)                       [SAW-850/2025]


2.       The Assistant Engineer (O And M), Ajmer Vidyut Vitran
         Nigam Limited Maulasar District Didwana Kuchaman.
                                                                     ----Appellants
                                       Versus
Sandeep Kumar S/o Kulda Ram, Aged About 26 Years, Resident
Of Village Pewa Dhodh District Sikar Pin 332002 Presently
Working Posted As Technician Il At The Office Of Assistant
Engineer (O And M) Ajmer Vidyut Vitran Nigam Limited Maulasar
District Didwana Kuchaman.
                                                                    ----Respondent
                  D.B. Spl. Appl. Writ No. 1135/2025
1.       Ajmer Vidyut Vitran Nigam Limited, Through The
         Managing Director, Ajmer Vidyut Vitran Nigam Limited,
         Vidhyut Bhawan, Panchsheel Nagar, Makarwali Road,
         Ajmer (Raj.).
2.       The Secretary (Administration), Ajmer Vidyut Vitran
         Nigam Limited, Vidhyut Bhawan, Makarwali Road, Ajmer
         (Raj.).
3.       The Superintending Engineer (O And M), Ajmer Vidyut
         Vitran Nigam Limited, District Nagaur (Raj.).
4.       The Executive Engineer (M And P), Ajmer Vidyut Vitran
         Nigam Limited, District Nagaur (Raj.).
                                                                     ----Appellants
                                       Versus
Prahlad Ram S/o Shri Sewadas, Aged About 54 Years, Resident
Of Bsf Ke Piche, Nead Hind Public School, Shiv Colony, Nagaur
(Raj.).
                                                                    ----Respondent


For Appellant(s)             :     Mr. Ravi Bhansali, Sr. Adv.
                                   Mr. Rohin Bhansali
                                   Mr. Shubham Modi
For Respondent(s)            :     Mr. O.P. Sangwa




               HON'BLE MR. JUSTICE FARJAND ALI

HON'BLE MR. JUSTICE SANDEEP SHAH

Order

13/03/2026

1. The Office has reported a delay of 34 days in filing D.B. Spl.

Appl. Writ No. 846/2025, a delay of 37 days in D.B. Spl. Appl. Writ

(Uploaded on 17/03/2026 at 04:16:25 PM)

[2026:RJ-JD:12029-DB] (3 of 3) [SAW-850/2025]

No. 907/2025, and a delay of 68 days in D.B. Spl. Appl. Writ No.

998/2025.

2. Considering the submissions made as well as the contents of

the applications under Section 5 of the Limitation Act, this Court

finds that the appellants have been able to point out sufficient

grounds for not filing the appeals within the stipulated period of

limitation. Accordingly, the delays in filing the appeals are

condoned.

3. Learned counsel for the appellants submits that the issue

involved in the present appeal is no longer res integra, as being

aggrieved against the same order in D.B. Spl. Appl. Writ No.

854/2025 "Ajmer Vidyut Vitran Nigam Limited & Anr. vs.

Isak Khan" along with other connected matters, has already

been allowed by a Division Bench of this Court vide order dated

20.01.2026.

4. Learned counsel for the respondents does not dispute the

aforementioned averments so made.

5. In view of the above and considering that the issue involved

is already covered by the judgment dated 20.01.2026, the present

appeals are also disposed of in the same terms as the said

judgment.

6. All pending applications also stand disposed of.

                                   (SANDEEP SHAH),J                                                    (FARJAND ALI),J
                                    33-37-Love/-




(Uploaded on 17/03/2026 at 04:16:25 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter