IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR S.B. CIVIL WRIT PETITION NO.6101/96 Smt. Pushpa Singh & Ors. vs. State & Ors. Date of order : 2/2/2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Prahlad Singh for the petitioner. Shri S.D. Khaspuria, Addl. Govt. Counsel for the respondents. ******
This writ petition was filed by the petitioners way back in the year 1996 with the prayer that the respondents be directed to frame their rules providing 75% posts of Child Development Project Officer (for short-C.D.P.O.) to be filled in by promotion and the post of Assistant Child Development Project Officer (for short-A.C.D.P.O.) to be filled 100% by promotion and it was further prayed that the respondents be directed to fill the vacant posts of A.C.D.P.O. and C.D.P.O. from amongst Lady Supervisors at the earliest within a time bound period.
Shri Prahlad Singh, learned counsel for the petitioners submits that such a prayer is made because of the I.C.D.S. manual, which provides so and the respondents are expected to frame the rules in conformity with the directives contained in the I.C.D.S. manual.
The respondents did not dispute the I.C.D.S. manual, but they submitted that as per the provisions of the Rules proposed by them 50% posts of the A.C.D.P.O. are to be filled in by direct recruitment and 50% by way of promotion and out of these 50% of promotion, 40% posts are kept reserved for Lady Supervisors and 10% posts are reserved for `Mukhya Sevikas’.
Learned counsel for the petitioners rejoined and submitted that the proposed Rules even if they were finalised, do not redress the grievance of the petitioner.
The petitioners may file representation before the respondents for redressal of their grievance. This Court cannot give direction of such type in the writ petition.
The writ petition is accordingly disposed of.
(MOHAMMAD RAFIQ), J.
RS/