Rajasthan High Court
Manohar Lal Meena And Ors vs State Of Raj & Ors on 10 November, 2010
In the High Court of Judicature for Rajasthan Jaipur Bench, Jaipur O R D E R S.B. Civil Writ Petition No.15006/2010 Manohar Lal Meena & Ors. Vs. State of Raj. & Ors. Date Of Order :: 10/11/2010 Hon'ble Mr. Justice Ajay Rastogi Mr. Omveer Singh on behalf of Mr. Ram Rakh Sharma, for petitioner. One of the contentions advanced by the counsel is that petitioners had worked for almost a decade on contractual basis. However, their services have been dispensed with w.e.f.31.03.2010 and a fresh advertisement dt.06.09.2010 has been issued for making appointments on contract basis but since petitioners are over age as such have been precluded from participating in the process which the respondents have initiated pursuant to advertisement dt.06.09.2010.
Issue notice of writ & stay petition along with a copy of this order to the respondents 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, petitioners’ candidature may also be considered pursuant to advertisement dt.06.09.2010 while granting relaxation in age if they are otherwise eligible. However, their participation will be subject to final decision of the writ petition.
(Ajay Rastogi),J
VS Shekhawat /p.2/
15006cw10Nov11NtcSty.doc