High Court Rajasthan High Court

Lekhraj Bhardwaj &Ors vs State Of Raj &Ors on 31 March, 2010

Rajasthan High Court
Lekhraj Bhardwaj &Ors vs State Of Raj &Ors on 31 March, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.

O R D E R

1)	S.B. CIVIL WRIT PETITION NO.13457/09.
Lekhraj Bhardwaj & Ors. 
Vs.
State of Rajasthan & Ors. 

2)	S.B. CIVIL WRIT PETITION NO.13485/09.
Jitendra Tiwari & Ors. 
Vs.
State of Rajasthan & Ors.

3)	S.B. CIVIL WRIT PETITION NO.14327/09.
Lal Chand & Ors. 
Vs.
State of Rajasthan & Ors.

4)	S.B. CIVIL WRIT PETITION NO.14828/09. 
Pawan Kumar Gupta & Ors.
Vs. 
State of Rajasthan & Ors.

5)	S.B. CIVIL WRIT PETITION NO.7/10. 
Prem Chand Meena 
Vs. 
State of Rajasthan & Anr. 

6)	S.B. CIVIL WRIT PETITION NO.4152/10. 
Rajendra Kumar Chipa & Ors.
Vs.
State of Rajasthan & Ors.

Date of Order:-                     March 31, 2010.

HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Rajendraq Soni,
Shri V.D. Gathala, 
Shri Devendra Kumar Bhardwaj and
Shri Raghunandan Sharma for the petitioners. 

Shri S.N. Kumawat, Additional Advocate General for RPSC.

Shri Dinesh Yadav, Additional Advocate General. 

Shri Ashwini Kumar Jaiman on behalf of 
Shri Ashok Gaur, 
Shri Ankur Srivastava on behalf of 
Shri R.N. Mathur,
Shri Vinod Gupta on behalf of 
Shri Virendra Lodha and 
Shri Vijay Dutt for the interveners. 

BY THE COURT:-				

All these aforesaid six writ petitions were filed by the petitioners under apprehension that respondents might appoint the candidates from general stream on the post of Teacher Grade-III in Sanskrit Education who possess the qualification of Senior Secondary treating the same equivalent to Varishtha Upadhyaya, which in fact is the requisite qualification for such appointment.

2) Shri S.N. Kumawat, learned Additional Advocate General appearing for the Rajasthan Public Service Commission submitted that the respondents are considering only such candidates for appointment on the said post who possess the qualification of Varishtha Upadhyaya with B.S.T.C. or Senior Secondary. Such an assertion has been in para 4 of the reply filed by the Rajasthan Public Service Commission.

3) Hence, in view of the clarification made by the learned Additional Advocate General, apprehension of the petitioners appear to be more illusory than real.

4) In the light of the above, nothing remains to be decided in these six writ petitions which all are accordingly dismissed.

anil                                   (MOHAMMAD RAFIQ), J.