S.B. CIVIL WRIT PETITION NO.6388/2008.
(PRAMOD MEHRA VS. STATE & ORS.)
DATE OF ORDER : 15.10.2008.
HON'BLE MR. GOVIND MATHUR, J.
Mr. Mukesh Rajpurohit for the petitioner.
Mr. N.M. Lodha, Advocate General, for the respondents.
The candidature of the petitioner has not been
considered for the purpose of appointment as Prabodhak under
Rajasthan Panchayati Raj Prabodhak Service Rules, 2008, by
treating the period of summer vacations as break in service.
This Court in the case of Beeram Ram Choudhary vs.
State of Rajasthan and others (SBCWP No.6273/2008) decided
today has already taken a view that the period of summer
vacations cannot be exclude while computing teaching experiod.
In view of it, this petition for writ also deserves acceptance
The petition for writ, therefore, is allowed. The
District Education Officer (Elementary), Bikaner is directed to
consider candidature of the petitioner for the purpose of
appointment as Prabodhak by treating him a person having five
years teaching experience. If the petitioner is otherwise eligible
and also stands in select list as per merit, appointment as
Prabodhak be accorded to him.
(GOVIND MATHUR)J.
Anil/