High Court Rajasthan High Court - Jodhpur

Rewant Ram vs Director , Local Body Dept. Jpr. & … on 16 November, 2009

Rajasthan High Court – Jodhpur
Rewant Ram vs Director , Local Body Dept. Jpr. & … on 16 November, 2009
                                    1


                               S.B. CIVIL WRIT PETITION NO.10478/2009
                   Rewant Ram. vs. Director, Local Body Department & Ors.




          S.B. CIVIL WRIT PETITION NO.10478/2009
                     Rewant Ram.
                         vs.
     Director, Local Body Department and others.

DATE OF ORDER: 16.11.2009

              HON'BLE MR. PRAKASH TATIA, J.

Mr.R Bhatnagar, for the petitioner.

——

Heard learned counsel for the petitioner.

The petitioner has been served with the order
of his retirement on attaining the age of
superannuation and in view of that, the petitioner
is to retire on 30.11.2009. The petitioner has
approached this Court by way of this writ
petitioner so as to agitate the issue of his date
of birth. The petitioner is relying upon the
document Annex.3 wherein it has been stated that
as per the petitioner’s statement, his age is 33
years.

2

S.B. CIVIL WRIT PETITION NO.10478/2009
Rewant Ram. vs. Director, Local Body Department & Ors.

That is hardly any evidence which can be
relied and, therefore, I do not find any merit in
the writ petition.

Consequently, this writ petition is hereby
dismissed.

(PRAKASH TATIA), J.

S.Phophaliya/-