Rajasthan High Court – Jodhpur
Sunil Kumar Dashora vs State & Ors on 10 December, 2008
S.B.CIVIL WRIT PETITION NO. 8978/2008 Sunil Kumar Dashora Vs. State of Rajasthan & Ors. Date of Order :: 10.12.2008 HON'BLE MR. JUSTICE GOVIND MATHUR Mr Ramesh Purohit, for the petitioner/s. Mr Shyam Toshniwal, for the respondents. ... The controversy involved in this petition for writ is no more res integra in view of the judgment of this Court in the case of Smt. Vishnu Kunwar Vs. State of Raj. & Ors. dated 21.11.2008. As such the petition for writ is allowed. The respondents are directed to consider candidature of the petitioner for the purpose of appointment to the Post of Prabodhak as per the directions given in the case referred above. On consideration if the petitioner stands in merit, the respondents shall accord appointment to him, if he is otherwise eligible. It shall be open for the respondents to call the original documents from the petitioner while examining candidature of the petitioner in the terms above. (GOVIND MATHUR), J.
Jgoyal’