High Court Rajasthan High Court

Supriya Sharma &Ors vs State Of Raj & Ors on 15 December, 2009

Rajasthan High Court
Supriya Sharma &Ors vs State Of Raj & Ors on 15 December, 2009
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH

S.B. Civil Writ Petition No.8936/09
Supriya Sharma & Ors. Versus State & Ors.
DATE OF ORDER     :      15/12/2009
HON'BLE MR. JUSTICE AJAY RASTOGI

Mr. Babu Lal Sharma, for petitioner
Dr. Vibhuti Bhushan Sharma, Dy. Govt.  Counsel, for respondents 

***

All the three petitioners had participated in the selection process initiated by the respondents for the post of ANM in pursuance of advertisement dt.18/07/08 under the interim order of this court dt.31st July, 2009.

Sole grievance of the petitioners was that their candidature was arbitrarily rejected on the premise of being over age and benefit of amendment notification dt.23rd September, 2008 was not extended to them. On 30th November, 2009, this Court directed the respondents to keep the result of participation of the petitioners for perusal of this Court.

Result of the petitioners has been placed for perusal. Petitioners [Supriya Sharma] & [Ram Singh Shekhawat] have secured 32 & 30 marks respectively as against cut-off marks [34] fixed by the respondents in General Category while petitioner [Smt.Jogendra Kaur] secured 30 marks as against cut-off marks [32] fixed by respondent-RPSC in OBC category.

Since all the three petitioners failed to secure minimum cut-off marks in their respective category, no purpose is going to be served in examining the dispute raised in the instant petition.

Consequently, present petition in these circumstances has become infructuous and accordingly, dismissed.

[AJAY RASTOGI], J.

FRBOHRA8936CW09 15-12.do