High Court Rajasthan High Court

Bhawani Singh vs State Of Raj & Anr on 11 February, 2011

Rajasthan High Court
Bhawani Singh vs State Of Raj & Anr on 11 February, 2011
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                 Jaipur Bench 
					                  **

Civil Writ Petition No.8764/2009
Bhawani Singh Versus State &Ors.

		                    Date of Order     :::       11/02/2011

			           Hon'ble Mr. Justice Ajay Rastogi 
  
Mr. Sita Ram Samota, for petitioner
Mr. Shantanu Kumawat for Mr. SN Kumawat AAG for RPSC

Petitioner appeared in RAS/RTS (Main)Examination, 2008 under Roll No.722496 under interim order passed by this Court.
Without going into merits, this Court considered it appropriate to call up result of participation of the petitioner in aforesaid examination, which has been placed today for perusal and it disclosed that petitioner appeared in the category of General (Male) and as per statement of marks obtained in aforesaid Examination, he secured only 612 marks as against last cut off marks (692) in general category. In view whereof, no purpose is going to serve in examining the dispute raised herein. On account of change in circumstances (supra), writ petition has become infructuous.
Consequently, writ petition fails and is hereby dismissed. No costs.

(Ajay Rastogi), J.

K.Khatri/p1/
8764CW2009Feb11DsExmFld.doc