1
S.B. CIVIL WRIT PETITION NO.120/2010
Smt. Shabnam Khan
vs
State of Rajasthan & Ors
DATE OF ORDER : 11.1.2010
HON'BLE MR. PRAKASH TATIA,J.
Mr.Arjun Purohit, for the the petitioner.
Heard learned counsel for the petitioner.
The petitioner’s candidature for the post of Prabodak
was rejected in the year 2008 and she did not choose to
challenge that rejection order on any of the ground. Now
the petitioner presumed that candidature has been rejected
as her experience certificate is from the other State other
than the State of Rajasthan. The petitioner who remained
silent after rejection of her candidature for such a long
period and that too for appointment on the post of
Prabodak is not entitled to get any relief from this Court and
her writ petition deserves to be dismissed on the ground of
delay and latches.
In view of the above, the writ petition of the petitioner
is dismissed.
(PRAKASH TATIA),J.
cpgoyal/-