In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Contempt Petition No.1075/2009
in Civil Writ Petition No.4330/2008
Nilofar Versus Siya Ram Meena & Ors.
Date of Order : 08/01/10 Hon'ble Mr. Justice Ajay Rastogi Mr. Sanjee Pra. Sharma, for petitioner
This Court vide order dt.16/01/2009 directed the petitioner to make representation and the respondents-authority was directed to consider her candidature in accordance with law for appointment if otherwise found eligible to hold the post of Teacher Gr.III against vacancy if any. In pursuance whereof, petitioner submitted representation which was decided vide order dt.13/08/09.
Counsel submits that what has been observed by the respondents is not in true spirit as directed by this Court vide order dt. 16/01/2009.
It appears from the order dt.16/01/09 that this Court only directed to dispose of representation of petitioner and there was no finding in regard to her grievance raised in CWP-4330/08 and once representation has been decided, may be erroneously, as alleged by the Counsel, this Court does not consider it to be deliberate disobedience for initiating contempt proceedings against them. This Court does not find justification to entertain instant contempt petition.
Consequently contempt petition fails and is hereby dismissed. However, petitioner will be at liberty to avail of remedy under the law against the order dt.13/08/09, if so advised.
(Ajay Rastogi), J.
K.Khatri/p2/
1075CCP09-4330CW08-Jn8DspRmdy.doc