1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR.
ORDER
Mahavir Prasad Sharma
Vs.
State of Rajasthan & Anr.
S.B.CIVIL WRIT PETITION NO.1124/1997
Date of Order :: 07/01/2009
PRESENT
HON'BLE MR. JUSTICE H.R. PANWAR
Mr.M.Mridul, Sr.Advocate with him
Mr.R.N.Upadhyay, for the petitioner.
Mr.Rajesh Bhati, Dy.Govt.Counsel for the respondent No.1.
Mr.Tarun Joshi, for the respondent No.2-RPSC.
BY THE COURT:
By the instant writ petition under Article 226 of the
Constitution of India, the petitioner seeks a direction to the
respondents to consider his case for the post of Social Welfare
Officer/Probation and Prison Welfare Officer/Assistant Superin-
tendent/Research Assistant in Social Welfare Department by
2
treating him as a candidate belonging to physically
handicapped category.
I have heard learned counsel for the parties.
A reply to the writ petition has been filed by the
respondent-RPSC stating therein that the posts were
advertised vide Annexure-5 dated 6th February, 2007 and
there is no provision for reservation for physically handicapped
persons for the post of Social Welfare Officer. The petitioner
appeared as a General candidate and in the screening test, he
was declared unsuccessful and therefore, the petitioner was
not called for interview. This fact has not been disputed by
learned counsel for the petitioner that the petitioner appeared
as a candidate of General Category and in the screening test,
he was not successful. Moreso, it is not the case of the
petitioner that any less meritorious person has been
considered and appointed on the said post. So far as the
reservation for physically handicapped persons is concerned,
an amendment has been made in the year 2002 and therefore,
at the relevant time, no reservation was advertised for the
physically handicapped persons. Since the petitioner appeared
as General Category candidate and participated in screening
test but he was not successful, therefore, in my view, the
petitioner is not entitled for any relief.
3
In this view of the matter, the writ petition is
dismissed. There shall be no order as to costs. Stay petition
also stands dismissed.
(H.R. PANWAR), J.
NK