High Court Rajasthan High Court - Jodhpur

Richhpal Nayakand & Ors vs State Of Raj. & Anr on 12 March, 2010

Rajasthan High Court – Jodhpur
Richhpal Nayakand & Ors vs State Of Raj. & Anr on 12 March, 2010
                               1

            S.B. Civil writ petition No. 1027/2010
                    Richhpal Nayak & Ors.
                                vs
                   State of Rajasthan & Ors.

Date of Order 12.3.2010


              HON'BLE MR. PRAKASH TATIA, J.

Mr. HR Chawla, for the petitioner.

The petitioners are claiming that their juniors have

been given promotion and preferred the present writ

petition straightway whereas the effective alternative

remedy is available to the petitioners where all disputed

questions of facts can very well be examined.

In view of the above reasons of availability of

alternative remedy, the writ petition of the petitioners is

dismissed with liberty to the petitioner to avail the

alternative remedy.

[PRAKASH TATIA], J.

cpgoyal/-