High Court Rajasthan High Court

Rameshwar Prasad Jat vs State Of Raj And Ors on 13 February, 2009

Rajasthan High Court
Rameshwar Prasad Jat vs State Of Raj And Ors on 13 February, 2009
    

 
 
 

 S.B.Civil Writ Petition No.1673/2009
  Rameshwar Prasad Jat Vs. State of Raj. & Ors.  
    
Date of order		:  		  	   13.02.2009
	
HON'BLE MR.JUSTICE PREM SHANKER ASOPA

Mr. Abhishek Sharma for petitioner. 
Mr. Hemant Mathur Dy.Govt. Counsel for State. 

		Issue notice to the respondents. 

Mr. Hemant Mathur, Dy. Government Counsel is directed to accept the notice.

Since the controversy raised in this writ petition is covered by the judgment of this Court dated 07.01.2009 passed in S.B.Civil Writ Petition No. 5951/2008 and other connected writ petitions titled as Smt. Priti Dixist Vs. State of Rajasthan & Ors., therefore, both the counsel agreed for final disposal of the writ petition.

I have gone through the contents of the writ petition and in view of the fact that the controversy raised in this writ petition is covered by the judgment of Smt. Priti Dixist Vs. State of Rajasthan & Ors., the said writ petition is decided in terms of the judgment of Smt. Priti Dixist Vs. State of Rajasthan & Ors. The relevant paragraph 20,21 & 22 of the judgment of Smt. Priti Dixist Vs. State of Rajasthan & Ors. is as follows :-

20. Many of the writ petitions have been preferred by the petitioners on the ground they have gained the requisite experience but the experience certificate given by the school concerned has not been countersigned by the concerned District Education Officer and in absence of the counter signature, their candidature has not been considered for appointment on the post of Prabhodhak.

21. In this regard, this Court deem it proper to direct the respondents to verify the experience certificate submitted by the petitioners from the record of the concerned school and if it is found correct, then the same may be countersigned by the concerned District Education Officer. However, it is made clear that the experience certificate which have been issued by the recognized educational institution or project, can only be considered.

22. In few of the cases, the District Education Officer has countersigned the experience certificate but later on the same has been withdrawn. In such cases also, the respondents are directed to verify the experience of the particular petitioner from the record of the school and if it is found correct, then the same be considered for appointment on the post of Prabhodhak even the counter signature has been withdrawn by the District Education Officer.

The writ petition is disposed of in terms of judgment of Smt. Priti Dixist Vs. State of Rajasthan & Ors.

(PREM SHANKER ASOPA),J.

Gandhi
36