S.B. CIVIL WRIT PETITION NO.1023/2006 SOHAN LAL VS. STATE OF RAJASTHAN & ORS. DATE OF ORDER : 05.10.2009. HON'BLE MR. GOVIND MATHUR, J.
Mr. JS Bhaleria for the petitioner.
Mr. IS Pareek for the respondents.
By this petition for writ, the petitioner sought a direction
for respondents to consider his candidature for the purpose of
appointment to the post of constable – mounted. This Court on
22.2.2006 passed an interim direction for the respondents to
interview the petitioner and to keep result of that in sealed
envelope. This Court by the order dated 07.09.2009 directed
the respondents to acquaint the Court with result of the
petitioner. Accordingly, the result is shown to the Court, from
which it appears that the petitioner failed to qualify physical test.
The petitioner, as a matter of fact, failed to satisfy the
requirement of completing 24 sit-ups in one minute. In view of
the fact that the petitioner has failed to qualify test concerned,
no useful purpose shall be served by adjudicating the petition for
writ on merits as no relief as prayed can be granted.
In view of it, the petition for writ is dismissed.
(GOVIND MATHUR)J.
Anil/