IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH S.B. Civil Writ Petition No.2587/10 Gangaram Versus State & Ors. DATE OF ORDER : 24/02/2010 HON'BLE MR. JUSTICE AJAY RASTOGI Mr. Sunil Samdaria, for petitioner ***
Instant petition has been filed by petitioner assailing order dt.25th January, 2010 passed by the authority on recommendations of DPC making promotions against the vacancies of 2009-10.
Indisputably, order impugned is appealable under the provisions of Rajasthan Civil Services Appellate Tribunal Act, 1976.
In view of effective alternative remedy of appeal available to the petitioner, this court is not inclined to exercise extraordinary jurisdiction U/Art.226 of the Constitution of India.
Consequently, writ petition stands dismissed. However, the petitioner is at liberty to file appeal, if advised.
[AJAY RASTOGI], J.
FRBOHRA2587CW10 24-02.doc