Nathu vs State Of Rajasthan on 5 December, 1988

0
26
Rajasthan High Court
Nathu vs State Of Rajasthan on 5 December, 1988
Equivalent citations: 1988 WLN UC 252
Bench: K S Lodha, R S Verma

JUDGMENT

1. A reply has been filed on behalf of the respondents. It is admitted in the reply that the matter of the petitioner has become ripe for consideration by the Advisory Board and it is also further stated that his matter will be placed in the next meeting of the Advisory Board which is to be held in January 1989. The learned Counsel for the petitioner, however, urged that even if the matter is placed before the Advisory Board and Board makes a recommendation the Government may take unduly long time for final disposal of the matter.

2. In these circumstances, the writ petition is partly accepted and it it directed that the matter of the petitioner may be placed before the Advisory Board in the next meeting which is to be held in January, 1989 and thereafter the State Government shall finally disposed of the matter after receiving the recommendation of the advisory Board within six weeks from the date of receipt of the recommendation.

LEAVE A REPLY

Please enter your comment!
Please enter your name here