High Court Rajasthan High Court

Antim Trivedi vs State Of Raj & Ors on 19 May, 2011

Rajasthan High Court
Antim Trivedi vs State Of Raj & Ors on 19 May, 2011
    

 
 
 

 S.B. Civil Writ Petition No.5902/2011
S.B. Civil Misc. Stay Application No. 5343/2011

Date of Order 		::		19th May, 2011
HON'BLE MR. JUSTICE MOHAMMAD RAFIQ

Ms. Suman Sharma, Counsel for the petitioner.
Mr. Anant Bhandari, Deputy Government counsel for the State of Rajasthan
		Learned counsel for the parties are ad-idem that the controversy raised in this writ petition is squarely covered by the judgment of this Court dated 24th January, 2011 passed in Civil Writ Petition No.5551/2010 (Rajkumar Vanawat & Others Versus State of Rajasthan & Others) and other connected matters, wherein following directions were issued by this Court:
	In the light of above, all these writ petitions are disposed of with direction to respondents to continue petitioners in service till vacancies remain with them. However, they can be replaced by candidates either duly selected from RPSC or by transferring substantively appointed candidates from other colleges. It is also directed that the petitioners shall be entitled to salary for period they have worked under interim order passed by this court or for the period in future they work, till availability of vacancies in terms of directions contained in aforesaid judgment in Aruna Verma's case.

The writ petition is disposed of with the directions to the respondents to implement the directions, as given in the case of Rajkumar Vanawat (supra), in the case of the present petitioner also.
Consequent upon the disposal of writ petition, stay application, filed therewith, does not survive and that also stands disposed of.

(MOHAMMAD RAFIQ),J.

D