1
S.B. Civil Writ Petition No.3774/2010
Mamta Rawat
vs
State of Rajasthan & Ors.
DATE OF ORDER : 19.4.2010
HON'BLE MR. PRAKASH TATIA,J.
Mr. Avinash Acharaya, for the petitioner.
Heard learned counsel for the petitioner.
The petitioner’s candidature was rejected by the resolution
no.6 dated 6.3.2010 copy of which has been placed on record as
Annex.3. The other candidates were selected by another
resolution which is resolution no.1 of the same date i.e.,
6.3.2010, copy of which has also been placed on record as
Annex.4. The petitioner’s candidature was rejected on the
ground that she is student of final year and is residing at Ajmer,
whereas for the selected candidates detail reasons have been
given in Annex.4. The petitioner’s failed to show that reasons
given in the Annex.3 dated 6.3.2010 rejecting the petitioner’s
candidature are wrong.
Therefore, I do not find any merit in this writ petition and
the same is hereby dismissed.
(PRAKASH TATIA),J.
cpgoyal/-