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 0, Cited by 0]

Rajasthan High Court - Jodhpur

Rajesh Parasariya vs The State Of Rajasthan ... on 6 August, 2025

Author: Nupur Bhati

Bench: Nupur Bhati

[2025:RJ-JD:34769]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 14793/2025

Rajesh Parasariya S/o Sh. Parasram Parasariya, Aged About 28
Years, Resident Of Vp Barani Khurd, Tehsil Bhopalgarh, District
Jodhpur Presently Posted As Basic Computer Instructor At Govt.
Senior Secondary School, Kharadi, Tehsil Jaitaran, District
Beawar (Raj.).
                                                                         ----Petitioner
                                         Versus
1.       The State Of Rajasthan, Through Its Chief Electoral
         Officer, State Election Commission, Secretariat Jaipur.
2.       The District Election Officer (Collector), District Beawar
         (Raj.).
3.       The Electoral Registration Officer Cum Sub Division
         Magistrate (Sdm), Jaitaran, District Beawar (Raj.).
4.       The District Education Officer, Elementary Education,
         District Beawar (Raj.).
5.       The District Education Officer, Secondary Education,
         District Beawar (Raj.).
                                                                      ----Respondents


For Petitioner(s)              :    Mr. Ramniwas
For Respondent(s)              :    Ms. Nikita Marothi for
                                    Mr. S.S. Ladrecha, AAG



               HON'BLE DR. JUSTICE NUPUR BHATI

Order 06/08/2025

1. Learned counsel for the petitioner submits that the controversy involved in the present writ petition is squarely covered by the order dated 22.07.2025 passed by the Coordinate Bench of this Court in a bunch writ petitions led by SBCWP No.12975/2025 : Ten Singh v. State of Rajasthan & Anr. Relevant portion of the said order is reproduced hereunder:- (Downloaded on 06/08/2025 at 09:52:57 PM)

[2025:RJ-JD:34769] (2 of 2) [CW-14793/2025] "xxxxxxx.
26. In view of the above facts, the present writ petitions are disposed of with the following directions :
(i) If any representation is filed by the petitioners within a period of twenty days from now, identifying any regular State/local Government employee who is the elector of the concerned area, the respondent authorities shall be under an obligation to strictly comply with Clause 1.1 of the instructions/guidelines dated 04.10.2022 (as modified vide communication dated 05.06.2025) of the ECI.

(ii) If a representation is filed by any of the petitioners within a period of twenty days to the effect that he/she is a single teacher in the concerned school, the respondent authorities shall be under an obligation to verify the said fact and if it is found true, such petitioner shall be relieved from the duties of BLO with immediate effect.

27. Stay petitions and pending applications, if any, stand disposed of."

2. Learned counsel for the respondents concurs with the submissions of petitioner's counsel that the controversy involved in the present case is squarely covered with the case of Ten Singh (supra).

3. In view of the above submissions made, the instant writ petition is disposed of in the same terms as in the case of Ten Singh (supra).

(DR.NUPUR BHATI),J 59-/Devesh/-

(Downloaded on 06/08/2025 at 09:52:57 PM) Powered by TCPDF (www.tcpdf.org)