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