Rajasthan High Court – Jodhpur
Sukh Deo Tripathi & Anr vs State & Ors on 13 March, 2009
CW - 2971/95 Sukh Deo Tripathi & Anr. Vs. State of Rajasthan & Ors. Judgment dt.13.3.09
1/2
S.B. CIVIL WRIT PETITION NO.2971/1995
Sukh Deo Tripathi & Anr. Vs. State of Rajasthan & Ors.
Date of Order : 13th March, 2009
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Amit Dave for Mr. P.P. Choudhary for the petitioner.
Mr. I.S. Pareek ) for the respondents.
Mr. Rajesh Joshi )
---------
1. Learned counsel for the respondents have brought to the
notice of this Court annex.7 advertisement notifying the vacancies for
the post of Managers in the respondent Central Cooperative Bank
Ltd. Bikaner has since been withdrawn by the said respondent Bank
itself vide office order dated 31.8.1995 and, therefore, the challenge
to the said advertisement Annex.P/7 dated 24.8.1995 has become
infructuous.
2. Learned counsel for the petitioner was also granted time
by this Court on 11.11.2008 and 11.12.2008 to inform the Court as to
whether the lis involved in the present writ petition still survives or
not and if the petitioners have already been regularised as Manager
with the respondent Bank the lis may not survive. However, no
additional affidavit has been filed on behalf of the petitioners.
3. By the order dt.11.12.2008 the respondents were also
directed to apprise this Court about the latest status of the petitioners
CW - 2971/95 Sukh Deo Tripathi & Anr. Vs. State of Rajasthan & Ors. Judgment dt.13.3.09
2/2
and Managing Director and Executive Officer of the respondent
Central Cooperative Bank, Bikaner were directed to appear before
this Court on 16.1.2009. They appeared in this Court and have filed
affidavit. Para 4 of the said affidavit which is common in both the
affidavits is reproduced hereinunder:-
"4. That by the present writ petition petitioners
have claiming regularization and the petitioners
are not employee of the answering respondent
Bank, as such the previous administration has
inadvertently not contested the said matter."
4. Be that as it may since the impugned advertisement
Annex.7 datd 24.8.1995 itself has been withdrawn by the respondent
Bank as would be clear from the letter dated 12.8.1996 of the Dy.
Registrar (Legal) in the Cooperative Department, Jodhpur addressed
to their panel Advocate Shri Amrit Lal Dave, a photocopy of which is
taken on record.
5. In the opinion of this Court, therefore, this writ petition
has become infructuous. Accordingly this writ petition is dismissed
as having become infructuous. No order as to costs.
[ DR. VINEET KOTHARI ], J.
item No.8
babulal/-