High Court Rajasthan High Court - Jodhpur

Smt. Kamlesh vs State Of Raj. & Ors on 16 February, 2009

Rajasthan High Court – Jodhpur
Smt. Kamlesh vs State Of Raj. & Ors on 16 February, 2009
                                1

            S.B.CIVIL WRIT PETITION NO. 1195/2009

                         Smt. Kamlesh
                              Vs.
                   State of Rajasthan & Ors.


              Date of Order         ::    16.02.2009


             HON'BLE MR. JUSTICE H.R. PANWAR



Mr.R.S.Choudhary, for the petitioner.


BY THE COURT

Learned counsel for the petitioner submits that

identical writ petition being S.B.Civil Writ Petition

No.7922/2007 has been disposed of with certain directions to

the respondent No.2 therein and this writ petition may also be

disposed in terms of the order passed in S.B.Civil Writ Petition

No.7922/2007 wherein the contention of the petitioner therein

was that while making appointment to the post of Teacher

Gr.III, the respondents have not adhered the preference

desired by him for his posting. It is asserted that the persons

who stood at lower pedestal than him were employed at the

place of their choice but the same treatment was not extended

to the petitioner. Though the posting as per preference cannot

be claimed as a right, however, the same being asked by the
2

respondents themselves in the application form, it is expected

from them to adhere it as far as possible.

In this view of the matter, the writ petition is

disposed of in terms of the order dated 16.4.2008 passed in

S.B.Civil Writ Petition No.7922/2007 and the respondent No.2

is directed to consider the representation, if the petitioner

submits within a period of one month from today claiming for

her posting as per preference given by her.

(H.R. PANWAR), J.

rp
3

S.B.CIVIL MISC.STAY APPLICATION NO.2191/2009
IN
S.B.CIVIL WRIT PETITION NO.1195/2009

Date of Order :: 16.02.2009

HON’BLE MR. JUSTICE H.R. PANWAR

Mr.R.S.Choudhary, for the petitioner.

Since the writ petition itself has been disposed of,

the stay petition also stands disposed of.

(H.R. PANWAR), J.

rp