IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR S.B. CIVIL WRIT PETITION NO.5991/2010 Sunita Kumari Saini vs. State & Ors. Date of order : 28/4/2010. HON'BLE MR.JUSTICE MOHAMMAD RAFIQ Shri Ram Pratap Saini for the petitioner. ******
Learned counsel for the petitioner has argued that petitioner has applied for appointment on the post of General Nurse and Midwifery (GNM) in response to the advertisement issued on 8.8.07 at district level in District Jhunjhunu. Subsequently, respondents decided to make all such appointments on state level basis. It is contended that on the basis of merit of petitioner, she is entitled to be appointed on the post of GNM in District Jhunjhunu inasmuch as presently there are still as many as 11 posts vacant in Jhunjhunu, yet the petitioner is being offered appointment in Distrit Sri Ganganagar wherefor the petitioner never applied. It is also contended that in overall State merit also, petitioner can be accommodated because of his merit as well as advisability of vacancies.
Having regard to the facts of the case, instead of directly entertaining the writ petition, petitioner should make representation to Director, Medical, Health & Family Welfare Department, Jaipur who shall examine the matter of petitioner in the light of aforesaid submissions and grant her appointment in District Jhunjhunu in accordance with law.
This writ petition is disposed of with aforesaid observation.
(MOHAMMAD RAFIQ), J.
RS/