IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH SB Civil Writ Petition No.2983/2010 Banwari Lal Vs. The Urban Development & Housing Department DATE OF ORDER : 04/03/2010 HON'BLE MR. JUSTICE AJAY RASTOGI Mr. RK Chauhan, for petitioner. The petitioner, who is holder of Diploma (Civil), is aggrieved by the advertisement dated 10/02/2010 issued by the respondents initiating selection for the post of Junior Engineer. In terms of advertisement, those, who are Degree Holders with 60% or AMIE with 55% aggregate, are considered to be eligible to participate in the process.
Counsel submits that the petitioner is a Diploma holder (Civil) and Diploma holders are also eligible for the post of Junior Engineer, as such, they have a right to participate in the selection process initiated by the respondents.
The submission made is without merit for the reason that the post of Junior Engineer has been advertised with minimum academic qualification of Degree in the concerned subject with 60% of marks or AMIE with 55 aggregate marks. The petitioner indisputably is not holding the qualification which is a condition pre-requisite to participate and merely because he is holding the qualification of Diploma (Civil) will not make him eligible to participate and the action of the respondents cannot be said to be arbitrary or in violation of the Rules.
Consequently, this Court finds no substance in the writ petition and it is accordingly dismissed.
[AJAY RASTOGI], J.
Raghu-2983-CW-2010-final-pro.sus.doc