Item No.11. DJ/-
                                                           SBCWP NO. 7185/2010
                                              Jaswant Singh Vs. State of Raj. & Ors.
                                                         Order dt: 04th August, 2010
                                  1/2
     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                            AT JODHPUR
                              ORDER
 S. B. Civil Writ Petition No. 7185/2010
Jaswant Singh Vs. State of Raj. & Ors.
DATE OF ORDER :::        04th August, 2010
                            PRESENT
            HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Manoj Bhandari, for the petitioner.
                                   ---
1. Heard learned counsel for the petitioner.
2. Learned counsel for the petitioner submits that reason
assigned in the impugned order rejecting candidatre of the petitioner
for appointment the post of Prabodhak vide Annex-7 dated
14.07.2010 that the petitioner did not possess five years continuous
teaching experience for appointment on the post of Prabodhak after
acquiring the qualification of B. Ed. Examination is incorrect because
the required qualification for appointment on the post of Prabodhak,
was only Senior Secondary, which the petitioner already possessed
and he had more than five years teaching experience as such.
However, the petitioner’s candidature has wrongly been rejected. The
impugned order though titled as ‘Speaking Order’, however, really
does not deal with the relevant facts and circumstances of the case of
the petitioner and legal position; for which the judgments have
already been pronounced by this Court.
Item No.11. DJ/-
 SBCWP NO. 7185/2010
Jaswant Singh Vs. State of Raj. & Ors.
Order dt: 04th August, 2010
2/2
3. Considering the submissions advanced by the learned
counsel for the petitioner, the petitioner is once again relegated back
to the said authority by making fresh representation giving all the
contentions, which he has raised here in this petition, and the said
authority is expected to pass a speaking order again in accordance
with law. It is also expected that if the petitioner is found eligible and
entitled to the relief claimed by him, the same may be given to him,
but if the petitioner is still not found eligible after dealing with all
contentions of the petitioner, the authority concerned shall pass
appropriate speaking order, preferably within three weeks from the
date of such representation filed along with certified copy of this
order, and if any adverse order is passed against the petitioner, the
petitioner will be free to avail the legal remedy under the law.
4. The writ petition is disposed of accordingly. Copy of this
order be sent to respondents immediately.
(DR. VINEET KOTHARI), J.
DJ/-
11