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 1, Cited by 0]

Rajasthan High Court - Jaipur

Deepak Kumar vs The State Of Rajasthan Through The ... on 13 July, 2018

Author: Veerendr Singh Siradhana

Bench: Veerendr Singh Siradhana

                                             HIGH COURT OF JUDICATURE FOR RAJASTHAN
                                                         BENCH AT JAIPUR
                                                            S.B. Civil Writs No. 13461/2018

                                    Deepak Kumar
                                                                                                        ----Petitioner
                                                                         Versus
                                    The State Of Rajasthan Through The Principal Secretary, Medical And Health
                                    Department
                                                                                                     ----Respondent
                                   For Petitioner(s)            :    Mr. Manish Parihar
                                   For Respondent(s)            :    Mr. Shyam Arya, AAG



HON'BLE MR. JUSTICE VEERENDR SINGH SIRADHANA Order 13/07/2018 Learned counsel for the petitioner submits that identical controversy has already been entertained by this Court in the case of Bharat Singh Vs. The State of Raj. & Ors.:SBCWP No.13621/2018, with an interim protection on 2nd July, 2018, affording an opportunity to the counsel for the State-respondents-Mr. Shyam Arya, AAG.

Heard.

Issue notice on writ as well as on stay application, returnable within two weeks.

Waive service as a copy of the writ application, along with annexures thereto, in duplicate, has already been furnished in the office of Mr. Shyam Arya, AAG, who is representing the respondents in the identical matters.

Response, if any, be filed in the instant case as well. In the meanwhile, the respondents are directed to consider the candidature of the petitioner(s). However, result of the petitioner(s) shall be kept in a sealed cover and be not declared save with the prior permission of this Court.

List the matter, along with SBCWP No. 12622/2018, as prayed.

(VEERENDR SINGH SIRADHANA),J Pcg/150 Powered by TCPDF (www.tcpdf.org)