In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Writ Petition No.1879/2011
Radhey Shyam Meena Versus State & Ors
Date of Order ::: 14/02/2011
Hon’ble Mr. Justice Ajay Rastogi
Mr. DS Bagaria, for petitioner
Counsel inter-alia submits that petitioner undertook higher studies while in service; however, submitted his application which was accepted by Head Master but no correspondence thereafter was communicated to him and with regard to his alleged period in question, he has not been given regular pay scale revised from time to time while at the same time, letter has been sent to he initiate disciplinary inquiry against him but no further action has been taken so far.
Issue notice of writ & stay petition alongwith a copy of this order, to respondents returnable within four weeks as to why petition may not be finally disposed of at admission stage. Notices be given Dasti, if desired. List after service.
As regards interim relief, matter will be considered only after service of notices.
(Ajay Rastogi), J.
K.Khatri/p1/
1879CW2011-Feb14-Is.doc