Rajasthan High Court
Ravi Prakash Sharma vs The Director Local Self And Anr on 8 September, 2010
In The High Court Of Judicature For Rajasthan Jaipur Bench, Jaipur O R D E R S.B. Civil Writ Petition No.12028/2010 Ravi Prakash Vs. Director, Local Self Bodies & Anr. Date Of Order :: 08/09/2010 Hon'ble Mr. Justice Ajay Rastogi Mr. Ravi Prakash Sharma, petitioner in person. Petitioner appeared in person and submits that he was absorbed in Municipal Council, Navalgarh on the post of Lower Division Clerk vide order dt.15.12.06 (Annx.2) but neither he has been paid salary nor considered for grant of selection scale and he has not been treated in the cadre of Lower Division Clerk. Issue notice to the respondents along with a copy of this order as to why the petition may not be disposed off at the stage of admission, returnable by four weeks. Notices may be given 'dasti', if desired.
(Ajay Rastogi),J.
VS Shekhawat/-p.1
12028cw10Sep08Ntc.doc