High Court Rajasthan High Court - Jodhpur

Bheekh Singh vs State & Ors on 9 October, 2009

Rajasthan High Court – Jodhpur
Bheekh Singh vs State & Ors on 9 October, 2009
                   S.B. CIVIL WRIT PETITION NO.2149/2007

                                   BHEEKH SINGH
                                        VS.
                             STATE OF RAJASTHAN & ORS.


        DATE OF ORDER                    :               09.10.2009.


                        HON'BLE MR. GOVIND MATHUR, J.

Mr. Mukesh Rajpurohit for the petitioner.
Mr. G.R. Kalla for the respondents.

Counsel for the parties are in agreement that the

controversy involved in this petition for writ is no more res

integra in view of Division Bench judgment of this Court in

Mandeep Singh & ors. vs. State of Rajasthan & ors. reported in

2004 WLC(Raj.) UC -715.

On examination of the record, I am satisfied that the issue

involved in this petition has already been decided by the Division

Bench in the matter referred above.

Accordingly, this petition for writ is allowed. The

respondents are directed to consider candidature of the

petitioner for the purpose of appointment as Teacher Grade II by

taking into consideration the Certificate of Scouting in the

category of “Praveen” (Annexure 4) and by allowing requisite

bonus marks for that.

No order to cost.

(GOVIND MATHUR)J.

Anil/