High Court Rajasthan High Court - Jodhpur

Mamta Rawat vs State Of Raj. & Ors on 19 April, 2010

Rajasthan High Court – Jodhpur
Mamta Rawat vs State Of Raj. & Ors on 19 April, 2010
                                            1

                       S.B. Civil Writ Petition No.3774/2010
                                    Mamta Rawat
                                          vs
                             State of Rajasthan & Ors.

            DATE OF ORDER : 19.4.2010

                          HON'BLE MR. PRAKASH TATIA,J.

Mr. Avinash Acharaya, for the petitioner.

Heard learned counsel for the petitioner.

The petitioner’s candidature was rejected by the resolution

no.6 dated 6.3.2010 copy of which has been placed on record as

Annex.3. The other candidates were selected by another

resolution which is resolution no.1 of the same date i.e.,

6.3.2010, copy of which has also been placed on record as

Annex.4. The petitioner’s candidature was rejected on the

ground that she is student of final year and is residing at Ajmer,

whereas for the selected candidates detail reasons have been

given in Annex.4. The petitioner’s failed to show that reasons

given in the Annex.3 dated 6.3.2010 rejecting the petitioner’s

candidature are wrong.

Therefore, I do not find any merit in this writ petition and

the same is hereby dismissed.

(PRAKASH TATIA),J.

cpgoyal/-