In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Writ Petition No.253/2010
Riyz Mohd. Versus State & Ors
Date of Order ::: 11/01/10
Hon’ble Mr. Justice Ajay Rastogi
Mr. Tanveer Ahmed, for petitioner
Counsel inter-alia submits that there is a Note appended to the advertisement (Ann.1) that qualification of Urdu from certain universities will not be considered as recognised in view of judgment of this Court. Counsel submits that despite best efforts, they are not able to know judgment of this Court on the premise whereof, their degrees are not being treated as recognised. Issue notice alongwith a copy of this order, returnable within four weeks, as to why petition may not be finally disposed of at admission stage. Notices be given Dasti, if desired. List after service.
(Ajay Rastogi), J.
K.Khatri/p1/
253CW2010-Jn11-Is.do