High Court Rajasthan High Court

Shri R.K. Gouttam vs Unknown on 5 May, 2014

Rajasthan High Court
Shri R.K. Gouttam vs Unknown on 5 May, 2014
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR

ORDER
IN
S.B. Civil Writ Petition No.5009/2014
With
Stay Application No.4585/2014

Dalveer Singh Vs. State of Rajasthan and Others

Date of Order :::  05.05.2014

Present
Hon'ble Mr. Justice Mohammad Rafiq


Shri R.K. Gouttam, counsel for petitioner
####

By the Court:-

Grievance of the petitioner is that even though petitioner has been selected for appointment on the post of Lower Division Clerk by Zila Parishad, Karauli, and his name has been mentioned at Serial No.6 in the appointment order dated 25.06.2013 (Annexure-5), but he has not been given posting.
It is contended that all the candidates pursuant to the aforesaid appointment letter has been given posting including some of those, who are below the petitioner in merit.
The chief Executive officer-cum-Member Secretary, Zila Parishad, Karauli, is directed to examine the grievance of the petitioner in the light of the aforesaid fact and pass appropriate order on his representation giving him posting within four weeks or give reasons for not doing so, from the date petitioner approaches him.
With that direction, writ petition is disposed of. This also disposes of stay application.

(Mohammad Rafiq) J.

//Jaiman//112
All corrections made in the judgment/order have been incorporated in the judgment/order being emailed.
Giriraj Prasad Jaiman
PS-cum-JW