High Court Rajasthan High Court - Jodhpur

Bhanwar Singh vs State & Ors on 6 January, 2010

Rajasthan High Court – Jodhpur
Bhanwar Singh vs State & Ors on 6 January, 2010
                                 1

      S.B. CIVIL WRIT PETITION NO.11048/2009
                    Bhanwar Singh
                           vs
               State of Rajasthan & Ors.

DATE OF ORDER : 6.1.2010


             HON'BLE MR. PRAKASH TATIA,J.

Mr.Ashok Chhangani, for the petitioner.

Heard learned counsel for the petitioner.

The petitioner’s contention is that he was appointed on

11.12.1968 as Class IV employee for a period of 11 months

in the Fodder Depots, Manawaton Ka Guda, District

Rajsamand. Then petitioner was posted at Tehsil

Rajsamand as Chowkidar and he discharged the duties for 6

months. Then again he was posted at Fodder Depot,

Kelwada Kumbalgarh, District Rajsamand. The petitioner in

the year 2004 i.e., after more than 36 years sought copies

of his service record by moving application, upon which it

was reported that the record is not available and, therefore,

no copies can be given. Then petitioner approached this

court by filing the writ petition on 1.10.2005.

Learned counsel for the petitioner submitted that the

petitioner cannot be denied the copies by the authorities of

his service record.

2

From the facts mentioned above itself, it is clear that

this is nothing but a luxury litigation by an employee who

admitted in the petition that he was appointed on

11.12.1968 for a period of 11 months and he failed to show

any reason for seeking documents after decades from the

employer who clearly reported that the record is not

available and therefore, there is no reason to issue any

direction to the respondents for giving any documents to

the petitioner.

In view of the above, the writ petition of the petitioner

is dismissed having no merit.

(PRAKASH TATIA),J.

cpgoyal/-