High Court Rajasthan High Court

Sanjay Kumar vs A V V N Ltd Ajmer And Anr on 16 April, 2010

Rajasthan High Court
Sanjay Kumar vs A V V N Ltd Ajmer And Anr on 16 April, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. CIVIL WRIT PETITION NO.4121/2010
Sanjay Kumar vs. AVVNL & Anr.

Date of order :	               16/4/2010.

	HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Amit Jindal for the petitioner.
******

Grievance of the petitioner is that he being a member of Scheduled Caste was entitled to relaxation of the age by five years and for which he was further entitled to relaxation of another period of five years because of his experience of working as Technical Helper. The respondents are not allowing the benefit of age relaxation on the basis of his experience.

Petitioner being a member of Scheduled Caste can avail of the benefit only under one of the classes of the relevant clause and he cannot claim relaxation under both the heads being a member of Scheduled Caste and also on the ground of experience.

I therefore do not find any infirmity in the action of the respondents.

The writ petition is dismissed.

(MOHAMMAD RAFIQ), J.

RS/