High Court Rajasthan High Court - Jodhpur

Khema Ram Vishnoi vs P.S.& Food Commissioner & Ors on 4 September, 2008

Rajasthan High Court – Jodhpur
Khema Ram Vishnoi vs P.S.& Food Commissioner & Ors on 4 September, 2008
                                 1

       IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                       AT JODHPUR


                         O R D E R

S.B. CIVIL WRIT PETITION NO.2044/2006
(Khema Ram Vishnoi Vs. Principal Secretary & Food
Commissioner and Ors.)

Date of order : 4.9.2008

P R E S E N T

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr. Ashok Bishnoi, for the petitioner.
Mr. Anil Lohiya, for the respondents.

Heard learned counsel for the parties.

In this writ petition, the petitioner has

prayed for directions to the State Government to take

into consideration the services rendered by the

petitioner w.e.f. 22.5.1970 to 24.8.1973 when he was

employee of autonomous body.

Learned counsel for the petitioner has prayed

that the controversy involved in this writ petition is

squarely covered with the judgment rendered by Hon’ble

Division Bench of the Court in case of Udai Singh

Udawat Vs. Rajasthan High Court & Ors., reported in
2

2005 (3) WLC (Raj.) 636, therefore, this writ petition

may be decided in terms of the aforesaid judgment

rendered by Hon’ble Division Bench of this Court.

It is further submitted by learned counsel

for the petitioner that before approaching this Court

so many representation were filed by the petitioner

but the claim of the petitioner was not finalized in

proper manner.

In this view of the matter, the petitioner is

directed to file fresh representation before the

respondents along with the copy of the judgment

rendered by Hon’ble Division Bench of the Court in

case of Udai Singh Udawat Vs. Rajasthan High Court &

Ors., reported in 2005 (3) WLC (Raj.) 636 within a

period of fifteen days from the date of receipt of

certified copy of this order. Upon filing the said

representation, the respondents are directed to decide

the case of the petitioner in light of the

adjudication made by Hon’ble Division Bench of this

Court in case of Udai Singh Udawat (supra) within a

period one month thereafter.

With the aforesaid observation/direction,

this writ petition is disposed of.

(GOPAL KRISHAN VYAS), J.

arun