1
                                      SB Civil Writ Petition No.2515/2009
                             Smt. Dev Krishna Soni. vs. State of Raj. & Ors.
        S.B. Civil Writ Petition No.2515/2009
                 Smt. Dev Krishna Soni.
                          vs.
             State of Rajasthan and others.
Date : 29.4.2009
              HON'BLE MR. PRAKASH TATIA, J.
Mr.Ramesh Purohit, for the petitioner.
– – – – –
Heard.
 Learned counsel for the petitioner submits
that several writ petitions were filed in respect
to the same issue which has been raised by the
petitioner in the present writ petition and this
Court has directed the State Government to
consider the representation of the petitioner in
accordance with the guidelines dated 24.6.2006
issued by the respondent State i.e. Government of
Rajasthan, Women and Child Development Department.
 Since all the writ petitions of identical
nature have already been decided in the presence
of the State Government and directions have been
 2
 SB Civil Writ Petition No.2515/2009
Smt. Dev Krishna Soni. vs. State of Raj. & Ors.
issued, therefore, this Court deems it proper to
dispose of the present writ petition in the light
of the judgment delivered in identical writ
petition no.437/2006 (Smt. Janak Devi and ors. vs.
State of Rajasthan and ors.) decided on
12.11.2009. The directions given in the said
judgment shall also be applicable to the present
petitioner and the respondent is directed to
decide the representation of the petitioner
strictly in accordance with law and may consider
all relevant aspects.
This writ petition is allowed accordingly.
(PRAKASH TATIA), J.
S.Phophaliya