Citation : 2026 Latest Caselaw 4079 Raj
Judgement Date : 17 March, 2026
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 5012/2026
Riturani Meena D/o Shri Govind Meena W/o Shri Hemraj Meena,
Aged About 33 Years, R/o 118-Meena Basti, Nandkhurd, Nand,
Karauli, Rajasthan At Present At Present Residing At C-120,
Panchwati, Bhilwara, Posted At Govt. Senior Secondary School,
Aakola, Bhilwara (Now Transferred To Pm Shri Govt. Senior
Secondary School, Amet, Rajasamand As Lecturer (Grade-1-
Political Science), Rajasthan.
----Petitioner
Versus
1. State Of Rajasthan, Through Secretary, Department Of
School Education, Secretariat, Jaipur, Rajasthan.
2. Director, Secondary Education, Bikaner, Rajasthan And
Additional State Project Director, Higher Samagra Shiksha
Abhiyan (Samsa), Bikaner, Rajasthan.
3. Principal, Govt. Senior Secondary School, Aakola,
Bhilwara, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Naman Mohnot
For Respondent(s) : Mr. Sajjan Singh Rathore
HON'BLE MR. JUSTICE SANJEET PUROHIT
Order
17/03/2026
1. After arguing for some time, learned counsel for the
petitioner seeks liberty to file a representation ventilating her
grievance specifically that petitioner's husband is also a
Government servant and the circular dated 18.05.2020 provides
for posting of the spouses within the same District in case both
the spouses are Government Servant.
2. Learned counsel also submits that posts of similar nature are
still lying vacant.
(Uploaded on 17/03/2026 at 08:12:56 PM)
(2 of 2) [CW-5012/2026]
3. Looking to the facts and circumstances of this case, the writ
petition is disposed of with a liberty to the petitioner to submit a
detailed representation along with all necessary documents to the
respondent No.2 within a period of three weeks from today.
5. On receipt of such representation, the respondent No.2 is
directed to consider and decide the same objectively;
sympathetically and strictly in accordance with law, more
particularly in light of Circular/Guidelines issued by the
Government of Rajasthan from time to time, by passing a
speaking order within a period of 30 days from the date of receipt
of such representation.
6. Accordingly, the writ petition is disposed of.
7. Stay application and all pending application(s) are also
disposed of.
(SANJEET PUROHIT),J 289-A.Arora/-
(Uploaded on 17/03/2026 at 08:12:56 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!