1 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR :ORDER:
S.B. CIVIL WRIT PETITION NO.4869/2006
(Mrs. Sushila Saharan Vs. RPSC & Ors.)
Date of Order :: 05.08.2008
PRESENT
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr.Mahendra Singh on behalf of
Mr.R.S. Saluja, for the petitioner.
Mr.Tarun Joshi, for respondent RPSC.
Mr.B.L. Bhati, Dy. Govt. Counsel.
Heard learned counsel for the parties.
In this case, petitioner is seeking direction to the
respondents to provide 21% reservation on the post of Lecturer
(Home Science) for OBC category in the total vacancies of
current year. Further it is prayed that if petitioner comes within
the preview of posts reserved for OBC category then her
candidature may kindly be considered for appointment on the
post of Lecturer (Home Science).
The petitioner has applied for recruitment on the post
of Lecturer (Home Science) in pursuance of advertisement issued
2
by RPSC in the category of OBC and claiming her right on the
ground that vacancies were not correctly determined.
In ground (A) of the reply, it is specifically stated by
the respondents that reservation has been provided as per
Roster and out of 41 posts, 9 posts were backlog vacancies and
in remaining 32 posts, reservation has been provided as per
Rules in which there is no illegality.
I have perused the advertisement. When specific
reply has been filed clarifying the correct position, then in my
opinion there is no illegality in determination of vacancies
because out of 41 posts, 9 posts were filed in as backlog
vacancies and for remaining 32 vacancies reservation has been
provided as per roster which is in accordance with rules.
In this view of the matter, there is no force in the
writ petition. Hence, this writ petition is dismissed.
(GOPAL KRISHAN VYAS),J.
A.K. Chouhan/-