High Court Rajasthan High Court - Jodhpur

Surendera Vyas vs Raj. Rajya Vidyut Prasaran Nig. & … on 18 April, 2011

Rajasthan High Court – Jodhpur
Surendera Vyas vs Raj. Rajya Vidyut Prasaran Nig. & … on 18 April, 2011
                                 1

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR


                          :ORDER:

S.B. CIVIL WRIT PETITION NO.1276/2011
(Surendera Vyas Vs. R.R.V.P.Nigam Ltd. & Ors.)

Date of Order :: 18.04.2011

PRESENT

HON’BLE MR JUSTICE GOPAL KRISHAN VYAS

Mr. J.L. Purohit, for the petitioner.
Mr. Manoj Bhandari, for the respondents.

———-

In pursuance of the order dated 10.02.2011 passed

by this Court, the petitioner was allowed to appear in the

examination in question for recruitment on the post of Assistant

Personnel Officer.

In pursuance of direction the counsel for the

respondent has produced the result of the petitioner for perusal

of the Court.

Upon perusal of the result, it is found that petitioner

has secured 122 marks in the written examination, which is less
2

than cut off marks fixed for calling the candidates for interview

and no candidate having less than 136 marks has been called for

interview.

In this view of the matter, no case is made out for

interference of this Court. Hence, the writ petition is dismissed.

(Gopal Krishan Vyas), J.

AKC