S.B. CIVIL WRIT PETITION NO.11741/2009
DATE OF ORDER : 17.12.2009.
HON'BLE MR. GOVIND MATHUR, J.
Mr. Awar Dan Charan, for the petitioners.
Mr. R.L. Jangid, Addl. Advocate General.
Counsel for the petitioners states that matters having
involved similar issue has already been decided by this Court.
Issue notice to the respondents.
Mr. R.L. Jangid, learned Additional Advocate General
accepts notice on behalf of the respondents.
Looking to the fact that the controversy involved in this
petition for writ is no more res integra, this petition for writ is
heard finally and disposed of in terms of the judgment of this
Court at Jaipur in S.B.C.W.P. No.4652/2009 with following
order:-
(1)- The automatic termination orders of the
petitioner/s are set aside. The respondents are
directed to continue the petitioner/s in service till
regularly selected candidates by regular mode of
recruitment are made available;
(2)- The petitioner/s shall not be entitled for wages
relating to the period of vacations; and
(3)- On availability of the selected candidates byregular mode of recruitment, may that be by
direct recruitment or by way of promotion, it shall
be open for the respondents to terminate the
Vidhyarthi Mitras by adhering the principles of
“last come first go”, by determining their
seniority at State level.
(GOVIND MATHUR)J.
rm/