Rajasthan High Court – Jodhpur
Afsana Bano vs The State Of Raj. And Ors on 17 December, 2008
                                      1
        S.B.CIVIL WRIT PETITION NO.10042/2008
                         Afsana Bano
                             v.
                  State of Rajasthan & Ors.
     Date of Order             ::          17 th December, 2008
              HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. Ramesh Purohit, for the petitioner.
Mr. Shyam Toshniwal, for the respondents.
                         ....
            Issue notice to the respondents as to why
this petition for writ be not admitted. Shri Shyam
Toshniwal     accepts        notice       on   behalf       of   all   the
respondents. As such the service is sufficient.
            Looking     to    the     fact     that   the    controversy
involved in this petition for writ is no more res
integra in view of the judgment of this Court in the
case of Smt. Vishnu Kunwar v. State of Rajasthan &
Ors., SBCivil Writ Petition No.8796/2008, decided on
21.11.2008, this petition for writ is heard finally at
this stage.
            The    issue        regarding         determination         of
teaching experience          for    the    period     of    leave   beyond
control of the aspirant for appointment to the post of
Prabodhak has already been decided by this Court in
the case of Vishnu Kunwar(supra). The same issued is
involved in this petition for writ.
                               2
            Hence, this petition for writ is allowed in
light of the judgment referred above. The respondents
are directed to consider candidature of the petitioner
for the purpose of appointment as Prabodhak in terms
of the directions given by this Court in the case of
Vishnu Kunwar (supra) and if the petitioner is found
otherwise   eligible   to   hold   the   post   of   Prabodhak,
appointment be accorded to her in accordance with law.
                                         ( GOVIND MATHUR ),J.
kkm/ps.