Rajasthan High Court
Mataram Rinwa vs State Of Raj & Ors on 16 August, 2010
In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Writ Petition No.11297/2010 Mataram Rinwa Versus State & Ors
Date of Order ::: 16/08/2010
Hon’ble Mr. Justice Ajay Rastogi
Mr. Ashok Kr. Bansal, for petitioner
Instant petition has been filed assailing order dt.13/07/2010 (Ann.6) in regard to fixation of pay, which indeed is appealable before Service Appellate Tribunal, Jaipur under Rajasthan Civil Services (Appellate Tribunal) Act, 1976.
After making arguments for some times,Counsel wants to withdraw the petition with the liberty to avail of remedy.
Consequently, writ petition fails and is hereby dismissed with the liberty (supra).
(Ajay Rastogi), J.
K.Khatri/p.1/
11297CW2010Aug16DsRmdyRATrib.doc