1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
:ORDER:
S.B. CIVIL WRIT PETITION NO.1276/2011
(Surendera Vyas Vs. R.R.V.P.Nigam Ltd. & Ors.)
Date of Order :: 18.04.2011
PRESENT
HON’BLE MR JUSTICE GOPAL KRISHAN VYAS
Mr. J.L. Purohit, for the petitioner.
Mr. Manoj Bhandari, for the respondents.
———-
In pursuance of the order dated 10.02.2011 passed
by this Court, the petitioner was allowed to appear in the
examination in question for recruitment on the post of Assistant
Personnel Officer.
In pursuance of direction the counsel for the
respondent has produced the result of the petitioner for perusal
of the Court.
Upon perusal of the result, it is found that petitioner
has secured 122 marks in the written examination, which is less
2
than cut off marks fixed for calling the candidates for interview
and no candidate having less than 136 marks has been called for
interview.
In this view of the matter, no case is made out for
interference of this Court. Hence, the writ petition is dismissed.
(Gopal Krishan Vyas), J.
AKC