High Court Rajasthan High Court

Hemraj Gurjar And Ors vs Union Of India & Ors on 16 July, 2010

Rajasthan High Court
Hemraj Gurjar And Ors vs Union Of India & Ors on 16 July, 2010
    

 
 
 

 In the High Court of Judicature for Rajasthan
Jaipur Bench, Jaipur
O R D E R
S.B. Civil Writ Petition No.8854/2010
Hemraj Gurjar & Ors. Vs. Union of India & Ors.

Date    Of    Order    ::   16/07/2010

Hon'ble Mr. Justice Ajay Rastogi

Mr. Mahendra Singh Gurjar, for petitioners.
		This is joint petition filed by 17 petitioners with the grievance that their names have been duly notified in the gazette, copy of which has been placed on record and as per the judgment of the Apex Court till the final adjudication takes place by the Labour Court/Tribunal interim order passed by the Apex Court on 3.5.1999 shall remain in operation.
		Counsel submits that matter is still subjudice with the Labour Court and in these circumstances, the respondents are under obligation to consider candidature of the petitioners on preferential basis in reference to advertisement dt.20.2.2010.

Issue notice to respondents, along with a copy of this order, as to why the petition may not be disposed of at the stage of admission, returnable by four weeks. Notices may be given ‘dasti, if desired.
In the meanwhile, the respondents are directed to consider the applications submitted by the writ petitioners in reference to advertisement dt.20.2.2010 on preferential basis taking note of the services which they had rendered in the organization.

(Ajay Rastogi),J.

VS Shekhawat/-p.2
8854cw10Jul16NtcSty.doc