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

Samma Kathat vs State Of Rajasthan (2024:Rj-Jd:1903) on 11 January, 2024

Author: Pushpendra Singh Bhati

Bench: Pushpendra Singh Bhati

[2024:RJ-JD:1903]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
              S.B. Civil Writ Petition No. 4747/2019

Murarilal Dave S/o Bhawani Shankar Ji, Aged About 62 Years,
Resident Of House No. 83, Tagore Nager, Pali (Raj.).
                                                                         ----Petitioner
                                        Versus
1.       State      Of    Rajasthan,         Thorugh          Director    Local   Self
         Department, Jaipur, G-3, Raj Mahal Palace, Residential
         Area, Civil Line Fatak, 22 Godawan, Jaipur.
2.       Deputy Director Local Self Department, Jodhpur.
3.       Municipal Council, Pali Through Its Commissioner.
4.       Director,       Pension          And        Pensioners          Development
         Department, Jaipur (Raj.).
                                                                     ----Respondents
                                  Connected With
             S.B. Civil Writ Petition No. 18061/2018
Samma Kathat S/o Nooraji, Aged About 63 Years, B/c Kathat
(Muslim) R/o Maliya Ka Jav, Near Fci Godown, Pali (Raj.).
                                                                         ----Petitioner
                                        Versus
1.       State Of Rajasthan, Through Its Secretary, Department Of
         Local Self Government, Government Of Rajasthan, Jaipur.
2.       Director, Department Of Local Self Government, Jaipur.
3.       Commissioner, Municipal Board, Pali.
4.       Deputy Direcotr (Regional) Local Self Bodies Department,
         Jodhpur (Raj.).
                                                                     ----Respondents


For Petitioner(s)             :     Mr. Paramveer Singh
For Respondent(s)             :     Mr. Rajesh Parihar, AGC
                                    Mr. Vashwant Mehta



      HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

Order 11/01/2024 (Downloaded on 28/01/2024 at 08:13:40 PM) [2024:RJ-JD:1903] (2 of 2) [CW-4747/2019]

1. Mr. Yashwant Mehta, learned counsel appearing on behalf of respondent-Municipal Council submits that the Municipality had recommended the regularization of the of the present petitioners alongwith the certain other persons on the post of LDC. 1.1 Mr. Mehta, further submits that the Government has regularized certain persons like Shri Jairam Devasi, Shri Ram Prasad, Shri Rajendra Ghavri, Shri Ramesh Chandra & Shri Babu Lal Teji vide order dated 18.05.2020. The order dated 18.05.2020 passed on by Mr. Mehta is taken on record.

2. The respondent-State is directed to take a considered decision, strictly in accordance with law while keeping into consideration the order passed on 18.05.2020 whereby Shri Jairam Devasi, Shri Ram Prasad, Shri Rajendra Ghavri, Shri Ramesh Chandra & Shri Babu Lal Teji have been regularized. Such decision shall be taken and appropriate order shall be passed within a period of three months from the date of receipt of certified copy of this order, strictly in accordance with law.

3. With the aforesaid directions, the present petitions stand disposed of. All pending applications, if any, also stand disposed of.

(DR.PUSHPENDRA SINGH BHATI), J.

233-Zeeshan (Downloaded on 28/01/2024 at 08:13:40 PM) Powered by TCPDF (www.tcpdf.org)