1 S.B. CIVIL WRIT PETITION NO.10059/2008 Rakesh Bansal. vs State of Raj. & Ors. DATE OF ORDER: 15.5.2009 HON'BLE MR. PRAKASH TATIA, J.
Mr. HS Sidhu, for the petitioner.
Heard.
The contention of the petitioner is that while making
appointment to the post of Teacher Grade-III, the
respondents have not adhered the preference desired by
him for his posting. It is asserted that the persons who
stood at lower pedestal than him were employed at the
place of their choice but the same treatment was not
extended to the petitioner. Though the posting as per
preference cannot be claimed as a right, however, the same
being asked by the respondents themselves in the
application form, it is expected from them to adhere it as
far as possible.
In this view of the matter, the writ petition is disposed
of by directing the respondent no.2 to consider the
representation, if the petitioner submits within a period of
2
one month from today claiming for his posting as per
preference given by him.
(PRAKASH TATIA), J.
c.p.goyal/-