1
S.B. Civil Writ Petition No. 6259/2008
Gajendra Singh
Vs
The Director/Commissioner, Primary Education, Raj.,
Bikaner & Anr.
Date of Order 17.2.2010
HON'BLE MR. PRAKASH TATIA, J.
Mr.NR Choudhary,for the petitioner.
Mr.Rajesh Bhati, Asstt to AAG.
Heard learned counsel for the parties.
In this writ petition, the writ petitioner was not over
age at the time of his initial appointment when he was
appointed on the post of Para Teacher and, therefore, in
view of the judgment of this court delivered in the case of
Sanwata Ram Jat Vs. State of Rajasthan & Ors (SBCWP
No.7168/2008, decided on 7.10.2009), this writ petition is
allowed and the respondents are directed to consider the
case of the petitioner for appointment on the post of
Prabodak treating him to be within age limit and may accord
him appointment if he otherwise found eligible.
[PRAKASH TATIA], J.
cpgoyal/-