High Court Rajasthan High Court

Rishi Mathur vs State Of Raj & Ors on 15 January, 2010

Rajasthan High Court
Rishi Mathur vs State Of Raj & Ors on 15 January, 2010
    

 
 
 

 	                In the High Court of Judicature for Rajasthan 
				                 Jaipur Bench 
					                  **

Civil Writ Petition No.468/2010
Rishi Mathur Versus State & Ors

Date of Order ::: 15/01/10

Hon’ble Mr. Justice Ajay Rastogi

Mr. RN Mathur, for petitioner.

Counsel inter-alia submits that petitioner initially joined service as Junior Engineer on 27/09/99 and since then is continuously working on contract basis; however, Municipal Council, Sarwar (district Ajmer) finally took decision to regularise his services on the post of Draftsman as is evident from Schedule A; however, at the same time, the Director Local Bodies called explanation for an alleged delinquent to which reply was submitted but without examining the reply, respondents authority took decision to terminate his services by rescinding resolution/order of the Municipal Council vide order dt.15/12/09.

Admit. Issue notice. PF & notices be filed within one week, failing which petition shall stand dismissed without reference to this Court. In the meanwhile, operation of order dt.15/12/2009 (Ann.1) & dt.17/12/2009 (Ann.2) terminating services of petitioner shall remained stayed till further orders and respondents are directed to allow him to work on the post held prior thereto. Stay order will be effective only upon service of notices. List after service.

(Ajay Rastogi), J.

K.Khatri/p2/
468CW2010Jn15Adm-Sty.doc