Rajasthan High Court – Jodhpur
Chandra Bhan Singh vs State & Ors on 26 October, 2009
1
S.B.CIVIL WRIT PETITION NO. 6120/2008
Chandra Bhan Singh Vs. State of Raj. & Ors.
Date of Order :: 26.10.2009
HON'BLE MR. JUSTICE GOVIND MATHUR
Mr. Sanjeet Purhoit, for the petitioner.
Mr. Rajesh Bhati, for the respondents.
...
The candidature of the petitioner for the purpose of
consideration for appointment as Prabodhak under Rajasthan panchayat
Raj Prabodhak Service Rules, 2008 is rejected by the respondents by
considering him a person beyond the age prescribed under Rule 13 of
the Rules of 2008. It is stated by learned counsel for the petitioner that
the respondents while doing so have not taken into consideration the
proviso (v) to Rule 13 of the Rules of 1958. The factual matrix required
to be notices is that the date of birth of the petitioner is 1.6.1966 and
on 15.1.2001 an appointment was given to him as Siksha Sahayogi in an
Educational Project of the State. Posting in the project aforesaid was
given on 4.7.2002. The respondents while making consideration for
appointment as Prabodhak were required to assess age of the petitioner
as on 1.1.2009. Admittedly, the petitioner on 1.1.2009 was above the
age of 40 years, that is the age relevant in the present case, however,
by extending the relaxation as prescribed under proviso (v) of Rule 13 of
the Rules of 1958, the petitioner comes within the age limit prescribed
for appointment as Prabodhak.
2
Accordingly, this petition for writ is allowed. The respondents
are directed to consider candidature of the petitioner for the purpose
of appointment as Prabodhak against the vacancies notified under the
advertisement dated 31.5.2008 by treating the petitioner within the age
limit as prescribed under Rule 13 of the Rules of 1958. No order as to
costs.
(GOVIND MATHUR), J.
Jgoyal’