!! 1 !!
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
:ORDER:
S.B. CIVIL CONTEMPT PETITION NO.70/2011
IN
S.B. CIVIL WRIT PETITION NO.1508/2010
(Narendra Singh Deora Vs. Ashok Sampat Ram & Ors.)
Date of Order :: 19.05.2011
PRESENT
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. Rajesh Shah, for the petitioner.
Mr. R.L. Jangid, AAG Senior Advocate assisted by
Mr. R.S. Bishnoi, for the State.
——–
In this contempt petition, the petitioner is raising
voice that respondents are not making compliance of the order
passed by this Court for the purpose of providing appointment on
the post of “Prabodhak”.
Admittedly, on the last date of filling up the form
petitioner was not eligible, but even though this contempt
petition has been filed for non-compliance of the order passed by
this Court.
!! 2 !!
In my opinion, there is no substance in this contempt
petition. Moreover, the petitioner has mislead the Court by
saying that he was eligible at the time of filling up the forms.
Hence, this contempt petition is hereby dismissed.
Notices of contempt are hereby discharged.
(GOPAL KRISHAN VYAS), J.
AKC/-