Rajasthan High Court – Jodhpur
Anuj Kalra vs State & Ors on 11 May, 2009
1
S.B. CIVIL WRIT PETITION NO.10062/2008
Anuj Kalra
vs
State of Raj. & Ors.
DATE OF ORDER: 11.5.2009
HON'BLE MR. PRAKASH TATIA, J.
Mr.JS Bhaleria, for the petitioner.
Mr. Nitin Trivedi, for the respondents.
Heard learned counsel for the parties.
Following the decision given in SBCWP
No.1701/2009- Payal Vs. State of Raj. & Anr., decided on
4.3.2009 it is directed to the respondents that if the
petitioner submits proper representation for his posting as
per preference given by the petitioner within a period of one
month from today, then the same be considered and
appropriate order may be passed by the competent
authority.
In view above, the writ petition of the petitioner is
disposed of.
(PRAKASH TATIA), J.
c.p.goyal/-