High Court Rajasthan High Court - Jodhpur

Lokesh Joshi vs State Of Raj. & Ors on 6 January, 2010

Rajasthan High Court – Jodhpur
Lokesh Joshi vs State Of Raj. & Ors on 6 January, 2010
                                1

        S.B. CIVIL WRIT PETITION NO.10621/2009
                       Lokesh Joshi
                             vs
                 State of Rajasthan & Ors.

DATE OF ORDER : 6.1.2010


              HON'BLE MR. PRAKASH TATIA,J.

Mr.Harish Purohit, for the petitioner.

Heard learned counsel for the petitioner.

The petitioner contended that he was aspirant for the

post of Prabodak and process of selection completed in the

year 2008. The petitioner’s contention is that he has been

denied appointment on absolutely wrong assumption of

fact.

I do not find any reason to entertain the writ petition

of the petitioner after such inordinate delay when process of

selection was completed in the year 2008. Learned counsel

for the petitioner tried to draw my attention to the

certificate of experience dated 30th July, 2009. Admittedly,

that certificate was not in existence even till the process of

selection is completed, therefore, the petitioner cannot get

any relief on the basis of such certificate dated 30th July,

2009.

Learned counsel for the petitioner submitted that the
2

State Government has taken a decision to give further

appointment on the post of Prabodak. I do not find any

material on record and if any decision is taken by the

Government for giving appointment to the person like

petitioner and petitioner is denied that appointment then

the petitioner will be free to approach this court and the

matter will be considered in accordance with law.

In view of the above, the present writ petition is

dismissed accordingly.

(PRAKASH TATIA),J.

cpgoyal/-