Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Rajasthan High Court - Jaipur

Urmila Choudhary vs State (Panchayati Raj Dep )Ors on 2 January, 2014

Author: M.N. Bhandari

Bench: M.N. Bhandari

    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH

S.B. Civil Writ Petition No.21711/2013
Urmila Choudhary
Versus 
State of Rajasthan & Ors.  
DATE OF ORDER      :       02/01/2014
HON'BLE MR. JUSTICE M.N. BHANDARI

Mr. Sandeep Saxena, for petitioner(s)

***

It is stated that petitioner(s) secured more marks than the candidates given appointment. He/She/They want(s) to make representation along with required documents.

In view of the prayer made above, writ petition so as stay application are disposed of with liberty to make representation. The respondents would then consider the representation and pass speaking order regarding grievance of the petitioner(s). If any person less meritorious has been given appointment and petitioner(s) is/are otherwise eligible for the post, his/her/their representation may be considered accordingly.

The order should not mean that without taking note of other circumstances, appointment to be given to the petitioner(s). If there are justified reasons, then order can be passed denying benefit but by a speaking order.

[M.N.BHANDARI], J.

FRBOHRA/21711CWP2013.doc Certificate:

All corrections made in the judgment/order have been incorporated in the judgment/order being emailed.
FATEH RAJ BOHRA, Sr. P.A