1
                                    SB Civil Writ Petition No.5168/2009
                            Kishna Ram. vs. The State of Rajasthan & Ors.
         S.B. Civil Writ Petition No.5168/2009
                          Kishna Ram.
                                vs.
             The State of Rajasthan and others.
Date : 22.5.2009
               HON'BLE MR. PRAKASH TATIA, J.
Mr.IR Choudhary, for the petitioner.
– – – – –
Heard learned counsel for the petitioner.
 The petitioner, who appeared in the
examination on 2.6.2004 as an aspirant for the
post of Teacher Grade-III and according to the
petitioner, he was qualified to be appointed to
the post of Teacher Grade-III in OBC category. The
petitioner again appeared in the competitive
examination held in the name of Teacher’s
Competitive Examination in the year 2006.
According to the petitioner, he has been wrongly
denied appointment. The petitioner then after two
 2
 SB Civil Writ Petition No.5168/2009
Kishna Ram. vs. The State of Rajasthan & Ors.
years served notice upon the respondents on
9.10.2008 and now in May, 2009, he has preferred
this writ petition.
 In view of the above, this writ petition is
dismissed on the ground of gross delay.
(PRAKASH TATIA), J.
S.Phophaliya