In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Writ Petition No.9286/2010
Om Prakash Versus State & Ors
Date of Order ::: 21/07/2010
Hon’ble Mr. Justice Ajay Rastogi
Mr. Atul Kr. Jain, for petitioner
Instant petition has been filed with the grievance that while holding post of Constable, services of petitioner are being engaged by respondents as Driver in Mechanical Transport Wing of Rajasthan Police, so he is entitled for selection grade in mechanical cadre.
It appears from the material on record that petitioner has never made any representation or approached the respondent department for grant of selection scale which according to him is admissible under the law. In the absence thereof, this Court is not inclined to exercise equitable jurisdiction U/Art.226 of the Constitution.
Consequently, writ petition fails and is hereby dismissed. However, petitioner will be at liberty to avail of remedy under the law.
(Ajay Rastogi), J.
K.Khatri/p1/
9286CW2010July21Ds.doc