High Court Rajasthan High Court

Dr Ravi Nag vs State Of Raj And Ors on 9 September, 2010

Rajasthan High Court
Dr Ravi Nag vs State Of Raj And Ors on 9 September, 2010
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                 Jaipur Bench 
					                  **

Civil Writ Petition No.12400/2010
Dr. Ravi Nag Versus State & Anr.

		                   Date of Order     :::       09/09/2010

		                   Hon'ble Mr. Justice Ajay Rastogi
 
Dr. Ravi Nag, petitioner in person

Petitioner appeared in person and submits that he was appointed vide order dt.12/10/2009 as Asstt. Professor (Dentistry)on urgent temporary basis in reference to advertisement dt.08/10/2009 (Ann.1); however, a fresh process has been initiated by the Government to make urgent temporary appointments of the post held by him vide advertisement dt.12/07/2010 (Ann.4). His apprehension is that the respondents may replace him who too has been appointed on urgent temporary basis.

Issue notice of writ & stay petition alongwith a copy of this order to respondents as to why the petition may not be disposed of at the stage of admission returnable within four weeks. List alongwith CWP-9830/10.

In the meanwhile respondents are restrained from terminating services of the petitioner which he is holding on urgent temporary basis merely on the premise that candidates selected in reference to advertisement dt.12/07/10 are made available till further orders.

(Ajay Rastogi), J.

K.Khatri/p1/
12400CW2010Sep9-IsStyDntst.doc