Rajasthan High Court – Jodhpur
Tola Ram Meghwal vs State & Ors on 10 December, 2008
1 S.B.CIVIL WRIT PETITION NO. 7061/2008 Tola Ram Vs. State of Rajasthan & Ors. Date of Order :: 10.12.2008 HON'BLE MR. JUSTICE GOVIND MATHUR Mr C.P. Trivedi, for the petitioner/s. ... By this petition for writ a direction is sought by the petitioner for respondents to give him appointment on the post of Prabodhak under Rajasthan Panchayat Raj Prabodhak Service Rules, 2008. The factual matrix necessary to be notices for adjudication by this petition for writ is that the petitioner appearing in BSTC Second Year Examination in the year 2004, however, his mark-sheet was not given to him by the Institute concerned, therefore, he failed to submit the same to the respondents alongwith the application submitted by him to be considered for appointment as Prabodhak. The respondents by treating the petitioner ineligible to be considered for appointment on the post of Prabodhak rejected his application. The argument of the petitioner is that the petitioner has already appeared in BSTC Second Year Examination, and therefore, his candidature should have been considered by the respondents while making appointment as Prabodhak. I do not find any merit in the argument advanced. The requirement of the statute is that the aspirant to the post of Prabodhak 2 should possess the qualification of BSTC beside other academic qualification. The petitioner is admittedly not having the qualification aforesaid with him as no mark-sheet is given to him relating to the examination concerned. The respondents, therefore, rightly treated the petitioner in-eligible for consideration for appointment on the post in question. Accordingly, the petition for writ fails, hence, dismissed. (GOVIND MATHUR), J.
Jgoyal’