High Court Rajasthan High Court

Om Kar Mal vs State Of Raj & Ors on 28 July, 2010

Rajasthan High Court
Om Kar Mal vs State Of Raj & Ors on 28 July, 2010
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                 Jaipur Bench 
					                 **

Civil Writ Petition No.9449/2010
Smt. Ranjana AgrawalVersus State & Ors.

(& Cognate cases enlisted in Schedule)

Date of Order ::: 28/07/2010

Hon’ble Mr. Justice Ajay Rastogi

For Petitioners :

Sarva Shri Akhil Simlote, Saransh Saini, Sunil Kr. Singodia,
Ram Pratap Saini, Vijay Poonia, Naveen Dhuwan,
Rajesh Sharma, RA Meena,Raj Kr. Goyal, Amit S.Shekhawat,
Sultan Singh, Arvind Sharma.

Mr. N.A. Naqvi, AAG, for respondents.

Since all these petitions as per Schedule appended herewith involve common question, hence at joint request, were heard together and are being disposed of by present order.
Instant bunch of petitions relates to transfer of Teachers, who are member of Rajasthan Panchayati Raj Service Rules, 1996 and have been transferred under the Scheme of Rationalization introduced by the Government within same Panchayat Samiti from one institution to the other.
It has been informed by counsel for the respondent-State Mr.N.A.Naqvi, AAG that in the light of judgment dt.13/07/2010 delivered at main seat Jodhpur in Badur Ram Khileri Vs. State & Ors (S.B.Civil Writ Petition-5784/2010 & 69 other connected writ petitions), State Government vide order dt.22/07/2010 has taken decision to withdraw such transfers of Primary School Teachers/petitioners who have been transferred within Panchayat Samiti.
In the light of the decision taken by the respondent-State, (supra), instant writ petitions alongwith stay petitions as per Schedule appended herewith relating to transfer of petitioners within Panchayat Samiti by State Government, stand allowed and their respective transfers are hereby quashed & set aside and the respondent-State is directed that all such petitioners who are affected on being transferred within same Panchayat Samiti may now be restored to their respective position without any further delay. However, it will not preclude the respondents from passing fresh orders in the interest of administration if required in accordance with law. No order as to costs.

(Ajay Rastogi), J.

K.Khatri/p3/
9449CW2010July28SmaniWthinPncht.doc

Schedule to Judgment dt.28/07/2010
in CWP-9449/2010 & Cognate cases
***
S.No. CWP/Stay Pet.Nos. / Name of Petitioners/ Versus

1.9449/2010 (2913/10) Smt. Ranjana Agrawal Versus State & Ors.
2.9970/2010 (3392/10) Tejvant Singh
3.9978/2010 (3398/10) Laxmi Narain Sharma
4.9987/2010 (3406/10) Bhagwati Singh
5.9988/2010 (3407/10) Saraswati Bijraniya
6.9989/2010 (3408/10) Krishan Singh
7.9998/2010 (3417/10) Shri Narayan
8.10026/2010 (3435/10) Sudha Sharma
9.10029/2010 (3438/10) Smt. Savitri
10.10043/2010 (3452/10) Smt. Sawitri Sharma
11.10049/2010 (3457/10) Rashmi Meena
12.10050/2010 (3458/10) Om Prakash Arya
13.10051/2010 (3459/10) Rajesh Malav
14.10052/2010 (3460/10) Chhitar Lal Mahavar
15.10053/2010 (3461/10) Mohan Lal Pareta
16.10054/2010 (3462/10) Ram Charan Verma
17.10055/2010 (3463/10) Kamlesh Pareta
18.10056/2010 (3464/10) Laxmi Chand Pareta
19.10086/2010 (3486/10) Onkar Mal
20.10087/2010 (3487/10) Saroj
21.10096/2010 (3495/10) Smt. Suman Lata
22.10097/2010 (3496/10) Baijnath Sharma & Ors
23.10098/2010 (3497/10) Asha Namdev
24.10099/2010 (3498/10) Vishnu Chand Gupta & Ors
25.10112/2010 (3523/10) Mohan Lal Sharma
26.10138/2010 (3543/10) Smt. Meera Devi Verma
27.10139/2010 (3544/10) Smt. Seema Pareek
Versus State & Ors

(Ajay Rastogi), J.

K.Khatri/p3/
9449CW2010July28SmaniWthinPncht.doc