High Court Rajasthan High Court - Jodhpur

Pramod Mehra vs State & Ors on 15 October, 2008

Rajasthan High Court – Jodhpur
Pramod Mehra vs State & Ors on 15 October, 2008
                   S.B. CIVIL WRIT PETITION NO.6388/2008.

                    (PRAMOD MEHRA VS. STATE & ORS.)

        DATE OF ORDER                 :           15.10.2008.

                      HON'BLE MR. GOVIND MATHUR, J.

Mr. Mukesh Rajpurohit for the petitioner.
Mr. N.M. Lodha, Advocate General, for the respondents.

The candidature of the petitioner has not been

considered for the purpose of appointment as Prabodhak under

Rajasthan Panchayati Raj Prabodhak Service Rules, 2008, by

treating the period of summer vacations as break in service.

This Court in the case of Beeram Ram Choudhary vs.

State of Rajasthan and others (SBCWP No.6273/2008) decided

today has already taken a view that the period of summer

vacations cannot be exclude while computing teaching experiod.

In view of it, this petition for writ also deserves acceptance

The petition for writ, therefore, is allowed. The

District Education Officer (Elementary), Bikaner is directed to

consider candidature of the petitioner for the purpose of

appointment as Prabodhak by treating him a person having five

years teaching experience. If the petitioner is otherwise eligible

and also stands in select list as per merit, appointment as

Prabodhak be accorded to him.

(GOVIND MATHUR)J.

Anil/