Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Rajasthan High Court - Jaipur

Kavita Yadav W/O Shri Rakesh Yadav vs State Of Rajasthan (2025:Rj-Jp:42223) on 14 October, 2025

Author: Ashok Kumar Jain

Bench: Ashok Kumar Jain

[2025:RJ-JP:42223]

         HIGH COURT OF JUDICATURE FOR RAJASTHAN
                     BENCH AT JAIPUR

                 S.B. Civil Writ Petition No. 15783/2025

Kavita Yadav W/o Shri Rakesh Yadav, Resident Of D-222,
Kardhani Scheme, Govindpura, Post - Govindpura, Tehsil And
District - Jaipur, Rajasthan At Present Working As Basic
Computer Instructor (Bci) In Govt. Senior Secondary School
Dumara (214337) (08210408002), Village Dumara, Block Ajmer
Rural District Ajmer. (Employee Id Rjaj202301012202 (676417)
                                                                       ----Petitioner
                                       Versus
1.        State Of Rajasthan, Through Its Chief Electoral Officer,
          State Election Commission, Government Secretariat,
          Bhagwan Das Road, Jaipur.
2.        District Electoral Officer Cum District Collector, District
          Ajmer, (Raj.)
3.        Electoral Registration Officer Cum Sub. Divisional
          Magistrate (Sdm), Pushkar, District Ajmer (Raj.)
4.        District Education Officer, Elementary Education, District
          Ajmer (Raj.)
5.        District Education Officer, Secondary Education, District
          Ajmer (Raj.)
                                                                    ----Respondents

For Petitioner(s) : Mr. Pushottam Sharma For Respondent(s) : Mr. Manoj Sharma, AAG with Mr. S.M. Sharma & Ms. Stuti Dave HON'BLE MR. JUSTICE ASHOK KUMAR JAIN Order 14/10/2025

1. Learned counsel for petitioners while referring order dated 04.09.2025 in S.B. Civil Writ Petition No. 13367/2025 (Bharat Singh Yadav Vs. State of Rajasthan and Ors.) and order dated 23.09.2025 in S.B. Civil Writ Petition No. 14524/2025 (Vinita Kumari Vs. The State of Rajasthan and Ors.) submits that the controversy raised herein is squarely covered by a Co-ordinate bench of this Hon'ble Court at Principal (Uploaded on 28/10/2025 at 03:18:46 PM) (Downloaded on 31/10/2025 at 11:49:37 PM) [2025:RJ-JP:42223] (2 of 2) [CW-15783/2025] Seat, Jodhpur in case of Ten Singh Vs. State of Rajasthan and Ors. (S.B. Civil Writ Petition No. 12975/2025) and these writ petitions be disposed of.

2. Having considered the submission of learned counsel for petitioner and on perusal of judgment in case of Bharat Singh Yadav Vs. State of Rajasthan and Ors (supra), Vinita Kumari Vs. The State of Rajasthan (supra) and Ten Singh Vs. State of Rajasthan (supra), this writ petition may be disposed of with liberty to the petitioner to file a fresh representation within a period of 4 weeks from today.

3. Considered the grievance raised herein, the petitioner is given a liberty to submit a representation to respondents within a period of four weeks from now raising all grounds. The respondents are directed to decide the representation with a reasoned and speaking order within a period of 4 weeks from date of receipt of representation. After passing the order, the respondents are under an obligation to communicate the order to the petitioner either by way of speed post or through E-mail, if petitioner has provided E-mail in her representation. If the petitioner(s) is still aggrieved, she has a right to re-approach the court with fresh petition.

4. Accordingly, the writ petitions with pending application, if any, stands disposed.

(ASHOK KUMAR JAIN),J CHETNA BEHRANI /87 (Uploaded on 28/10/2025 at 03:18:46 PM) (Downloaded on 31/10/2025 at 11:49:37 PM) Powered by TCPDF (www.tcpdf.org)