IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. O R D E R S.B. CIVIL WRIT PETITION NO.1534/1995. Ashok Kumar Gupta Versus State of Rajasthan & Ors. Date of Order:- March 22, 2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri S.C. Gupta for the petitioner. Shri S.D. Khaspuria, Additional Government Counsel for the State. Smt.Anita Agrawal for Rajasthan State Pollution Control Board Shri Prahalad Singh for the private respondents. BY THE COURT:-
Learned counsel for the petitioner submitted that while petitioner has been denied experience of ad hoc service rendered by him on the post of Assistant Engineer to count towards the eligibility of five years for promotion from the post of Assistant Engineer to Executive Engineer, such experience in the case of other similarly situated persons has however been counted. If that be so, petitioner shall be free to make a representation to the respondent-Board. Respondent-Board shall examine the correctness of such assertion and if it is found that respondent-Board has granted the benefit of experience of ad hoc temporary service to count towards the requisite period of eligibility to other similarly situated persons, same benefits be also given to the petitioner while giving effect to the judgment of this Court dated 22/3/2010 in his another writ petition being SBCWP No.152/1995 (Ashok Kumar Gupta Versus State of Rajasthan & Ors.).
Writ petition is accordingly disposed of.
(MOHAMMAD RAFIQ), J.
ani