Rajasthan High Court – Jodhpur
Richhpal Nayakand & Ors vs State Of Raj. & Anr on 12 March, 2010
1
S.B. Civil writ petition No. 1027/2010
Richhpal Nayak & Ors.
vs
State of Rajasthan & Ors.
Date of Order 12.3.2010
HON'BLE MR. PRAKASH TATIA, J.
Mr. HR Chawla, for the petitioner.
The petitioners are claiming that their juniors have
been given promotion and preferred the present writ
petition straightway whereas the effective alternative
remedy is available to the petitioners where all disputed
questions of facts can very well be examined.
In view of the above reasons of availability of
alternative remedy, the writ petition of the petitioners is
dismissed with liberty to the petitioner to avail the
alternative remedy.
[PRAKASH TATIA], J.
cpgoyal/-