1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
:ORDER:
S.B. CIVIL WRIT PETITION NO.3639/2011
(Rameshwar Lal & Ors. Vs. The State of Rajasthan & Ors.)
Date of Order :: 27.04.2011
PRESENT
HON’BLE MR JUSTICE GOPAL KRISHAN VYAS
Mr. B.B. Singh, for the petitioners.
———-
Heard learned counsel for the petitioners.
In this case, the grievance of petitioners is that
inability has been shown for giving them five days training vide
order dated 03.03.2011 (Annexure-4) and their services have
been terminated.
In my opinion, no right is created in favour of
petitioners to say that they are entitled for continuance in
service because the Additional District Project Coordinator of
Sarv Siksha Abhiyan, Nagaur refused to give training to the
petitioners and no order for discontinuance has been passed.
2
In this view of the matter, no case is made out for
interference by this Court. Hence, this writ petition is dismissed.
However, the petitioners will be at liberty to file a representation
to the competent authority. Upon filing such representation, the
same may be considered sympathetically.
(Gopal Krishan Vyas), J.
AKC