High Court Rajasthan High Court

Yogesh Kumar vs State Of Raj & Ors on 11 May, 2010

Rajasthan High Court
Yogesh Kumar vs State Of Raj & Ors on 11 May, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. CIVIL WRIT PETITION NO.6519/2010
Yogesh Kumar vs. State & Ors.

Date of order :	               11/5/2010.

	HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri R.S. Mehta for the petitioner.
******		 

Contention of the learned counsel for the petitioner is that even though the petitioner was interviewed for appointment on the post of Prabodhak on 8.9.2008, but so far his result has not been declared, nor has been informed whether or not, he has been selected. The respondents are now proceeding to make the appointments, which is evident from their order dated 12.3.2010.

It is contended that the aforesaid order be set aside and when the petitioner is found meritorious then he may also be directed to be considered for appointment.

Although the petitioner has not been able to show that any person lesser than him in merit has been selected for appointment, but nevertheless the respondents may not convey him, if he has not been selected. For that limited purpose, the petitioner may submit a representation before respondent no.5-District Education Officer (Secondary-II), Bharatpur, Rajasthan who shall convey the result of the petitioner within six weeks from the date of making of such representation.

The writ petition is disposed of.

(MOHAMMAD RAFIQ), J.

RS/