S.B. Civil Writ Petition No. 1379/2009 Devshi Ram Vs. The State of Rajasthan and Ors. Date of order : 25.02.2009 HON'BLE MR.H.R.PANWAR,J.
Mr. R.S.Choudhary for the petitioner.
The petitioner submits that he has appeared in the
physical and written examination and has been intimated vide
Annex.4 that he is not qualified for interview. However, the order
Annex.4 does not disclose the reason as to how and why he is
not qualified for interview.
In this view of the matter, let the petitioner make a
detailed representation ventilating his grievances including
seeking from the respondent RPSC the reasons which disentitled
him for the interview. If such a representation is made within
one week from today, the RPSC shall decide the same within ten
days therefrom.
With these directions, the writ petition stands
disposed of.
(H.R.PANWAR), J.
rp
S.B.Civil Misc. Stay Petition No. 2520/2009
In
S.B. Civil Writ Petition No. 1379/2009
Date of order : 25.02.2009
HON’BLE MR.H.R.PANWAR,J.
Mr. R.S.Choudhary for the petitioner.
Since the writ petition itself has been disposed of, the
stay petition also stands disposed of.
(H.R.PANWAR), J.
rp