1
S.B. CIVIL WRIT PETITION NO.11048/2009
Bhanwar Singh
vs
State of Rajasthan & Ors.
DATE OF ORDER : 6.1.2010
HON'BLE MR. PRAKASH TATIA,J.
Mr.Ashok Chhangani, for the petitioner.
Heard learned counsel for the petitioner.
The petitioner’s contention is that he was appointed on
11.12.1968 as Class IV employee for a period of 11 months
in the Fodder Depots, Manawaton Ka Guda, District
Rajsamand. Then petitioner was posted at Tehsil
Rajsamand as Chowkidar and he discharged the duties for 6
months. Then again he was posted at Fodder Depot,
Kelwada Kumbalgarh, District Rajsamand. The petitioner in
the year 2004 i.e., after more than 36 years sought copies
of his service record by moving application, upon which it
was reported that the record is not available and, therefore,
no copies can be given. Then petitioner approached this
court by filing the writ petition on 1.10.2005.
Learned counsel for the petitioner submitted that the
petitioner cannot be denied the copies by the authorities of
his service record.
2
From the facts mentioned above itself, it is clear that
this is nothing but a luxury litigation by an employee who
admitted in the petition that he was appointed on
11.12.1968 for a period of 11 months and he failed to show
any reason for seeking documents after decades from the
employer who clearly reported that the record is not
available and therefore, there is no reason to issue any
direction to the respondents for giving any documents to
the petitioner.
In view of the above, the writ petition of the petitioner
is dismissed having no merit.
(PRAKASH TATIA),J.
cpgoyal/-