1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR
--------------------------------------------------------
CIVIL WRIT No. 1064 of 1996
DR NARENDRA KUMAR & ANR
V/S
RAJ.AGRI.UNIVERSITY & ANR
None is present for the appellant / petitioner
Mr. MS SINGHVI & Mr. AKHILESH, for the respondent
Date of Order : 27.10.2009
HON'BLE SHRI N P GUPTA,J.
ORDER
—–
Nobody appears for the petitioner even in second
round. I have gone through the merits of the matter also, and
find that by this petition the petitioner has sought to
challenge the selection process i.e. has challenged the
qualification prescribed for the post advertised. The
advertisement was issued way back in the year 1995, and notice
of stay was issued, and after hearing all that was ordered was
that the selection shall be subject to the result of writ
petition. The fact does remain that the petitioner was also
interviewed but was not selected. From the affidavit filed in
support of the writ petition, I find that the age of the
petitioner Narendra Kumar was 50 years in the year 1996.
Obviously with the result that by now he has crossed the age
of superannuation also. In that view of the matter, otherwise
also writ becomes only academic.
It is again a different story that on the last dates
of hearing being 17.3.2009, 17.12.2008, 7.11.2008, 26.5.2008,
15.5.2008, 7.5.2008 etc. also nobody had appeared, and on some
2
of the intervening hearings being 18.11.2008 and 29.5.2008
when the counsel appeared he only sought adjournment.
It appears that in view of the facts noticed above
the petitioner is not seriously interested in pursuing the
matter as well.
In that view of the matter, the cumulative result is
that the petition is dismissed.
( N P GUPTA ),J.
/Sushil/