1
S.B. CIVIL WRIT PETITION NO.10621/2009
Lokesh Joshi
vs
State of Rajasthan & Ors.
DATE OF ORDER : 6.1.2010
HON'BLE MR. PRAKASH TATIA,J.
Mr.Harish Purohit, for the petitioner.
Heard learned counsel for the petitioner.
The petitioner contended that he was aspirant for the
post of Prabodak and process of selection completed in the
year 2008. The petitioner’s contention is that he has been
denied appointment on absolutely wrong assumption of
fact.
I do not find any reason to entertain the writ petition
of the petitioner after such inordinate delay when process of
selection was completed in the year 2008. Learned counsel
for the petitioner tried to draw my attention to the
certificate of experience dated 30th July, 2009. Admittedly,
that certificate was not in existence even till the process of
selection is completed, therefore, the petitioner cannot get
any relief on the basis of such certificate dated 30th July,
2009.
Learned counsel for the petitioner submitted that the
2
State Government has taken a decision to give further
appointment on the post of Prabodak. I do not find any
material on record and if any decision is taken by the
Government for giving appointment to the person like
petitioner and petitioner is denied that appointment then
the petitioner will be free to approach this court and the
matter will be considered in accordance with law.
In view of the above, the present writ petition is
dismissed accordingly.
(PRAKASH TATIA),J.
cpgoyal/-