Item No. 80, DJ/-
SBCWP NO. 8854/2010
Govind Singh Chouhan Vs. State of Raj. & Ors.
Order dt: 21st October, 2010
1/2
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
ORDER
S. B. Civil Writ Petition No. 8854/2010
Govind Singh Chouhan Vs. State of Raj. & Ors.
DATE OF ORDER ::: 21st October, 2010
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Kuldeep Mathur, for the petitioner.
—
1. Heard learned counsel for the petitioner.
2. The petitioner is aggrieved by the communication of
adverse entry vide Annex-7 dated 17.06.2005 for the year 2003-04,
however, learned counsel for the petitioner drew Court’s attention
towards Annex-16, copy of the complete ACR made available to him
under the Right to Information Act, which shows that the superior
authority i.e. Additional Chief Engineer had already over-ruled such
adverse entry and found working of the petitioner was good.
3. It appears that impugned communication Annex-7 dated
17.06.2005 has been issued in ignorance of remarks of the superior
authority, namely, Additional Chief Engineer. However, the petitioner
does not appear to have brought into the notice of the competent
authority i.e. Head of the Department/DPC this facts.
Item No. 80, DJ/-
SBCWP NO. 8854/2010
Govind Singh Chouhan Vs. State of Raj. & Ors.
Order dt: 21st October, 2010
2/2
4. Considering the submissions advanced at bar by
learned counsel for the petitioner, this writ petition is disposed of as
prayed by learned counsel with liberty to the petitioner file appropriate
representation to the competent authority bringing to his notice this
fact and said authority shall decide the representation of the
petitioner, preferably within a period two months from today.
5. The writ petition is disposed of accordingly. A copy of this
order be sent to the respondents forthwith.
(DR. VINEET KOTHARI), J.
DJ/-
80