Rajasthan High Court – Jodhpur
Tola Ram Meghwal vs State & Ors on 10 December, 2008
1
S.B.CIVIL WRIT PETITION NO. 7061/2008
Tola Ram Vs. State of Rajasthan & Ors.
Date of Order :: 10.12.2008
HON'BLE MR. JUSTICE GOVIND MATHUR
Mr C.P. Trivedi, for the petitioner/s.
...
By this petition for writ a direction is sought by the petitioner for
respondents to give him appointment on the post of Prabodhak under
Rajasthan Panchayat Raj Prabodhak Service Rules, 2008. The factual
matrix necessary to be notices for adjudication by this petition for writ
is that the petitioner appearing in BSTC Second Year Examination in the
year 2004, however, his mark-sheet was not given to him by the
Institute concerned, therefore, he failed to submit the same to the
respondents alongwith the application submitted by him to be
considered for appointment as Prabodhak. The respondents by treating
the petitioner ineligible to be considered for appointment on the post of
Prabodhak rejected his application. The argument of the petitioner is
that the petitioner has already appeared in BSTC Second Year
Examination, and therefore, his candidature should have been
considered by the respondents while making appointment as Prabodhak.
I do not find any merit in the argument advanced. The
requirement of the statute is that the aspirant to the post of Prabodhak
2
should possess the qualification of BSTC beside other academic
qualification. The petitioner is admittedly not having the qualification
aforesaid with him as no mark-sheet is given to him relating to the
examination concerned. The respondents, therefore, rightly treated the
petitioner in-eligible for consideration for appointment on the post in
question.
Accordingly, the petition for writ fails, hence, dismissed.
(GOVIND MATHUR), J.
Jgoyal’