High Court Rajasthan High Court - Jodhpur

Gajendra Singh vs Director/ Commi., Primary … on 17 February, 2010

Rajasthan High Court – Jodhpur
Gajendra Singh vs Director/ Commi., Primary … on 17 February, 2010
                              1

       S.B. Civil Writ Petition No. 6259/2008
                   Gajendra Singh
                          Vs
The Director/Commissioner, Primary Education, Raj.,
                   Bikaner & Anr.

Date of Order 17.2.2010


            HON'BLE MR. PRAKASH TATIA, J.

Mr.NR Choudhary,for the petitioner.
Mr.Rajesh Bhati, Asstt to AAG.

Heard learned counsel for the parties.

In this writ petition, the writ petitioner was not over

age at the time of his initial appointment when he was

appointed on the post of Para Teacher and, therefore, in

view of the judgment of this court delivered in the case of

Sanwata Ram Jat Vs. State of Rajasthan & Ors (SBCWP

No.7168/2008, decided on 7.10.2009), this writ petition is

allowed and the respondents are directed to consider the

case of the petitioner for appointment on the post of

Prabodak treating him to be within age limit and may accord

him appointment if he otherwise found eligible.

[PRAKASH TATIA], J.

cpgoyal/-