High Court Rajasthan High Court

R P S C Ajmer vs Ramji Ram And Anr on 24 May, 2010

Rajasthan High Court
R P S C Ajmer vs Ramji Ram And Anr on 24 May, 2010
    

 
 
 

 In the High Court of Judicature for Rajasthan
Jaipur Bench, Jaipur
O R D E R
S.B. Civil Writ Petition No.6052/2010
Rajasthan Public Service Commission, Ajmer 
Vs. Ramji Ram & Anr.

Date    Of    Order    ::   24/05/2010

Hon'ble Mr. Justice Ajay Rastogi

Ms. Bobby Dutt on behalf of
Mr. S.N. Kumawat, for petitioner.
		Issue notice to respondents, as to why the petition may not be disposed of at the stage of admission, returnable by four weeks.

Issue notice of the stay application as well.

In the meanwhile, operation of order dt.11.12.09 (Ann.6) passed by Chief Information Commissioner shall remain stayed to the extent it directs the respondent-Commission to make available photocopies of the answer scripts to the applicant- respondent-1, however, petitioner-Commission may permit respondent-1 to inspect answer scripts of his own which he demanded vide his application submitted under Right to Information Act.

(Ajay Rastogi),J.

VS Shekhawat/-p.1
6052cw10May24Sty.do