Madhya Pradesh High Court
Kamlesh Kumar Rathore vs The State Of Madhya Pradesh on 5 September, 2023
Author: Vijay Kumar Shukla
Bench: Vijay Kumar Shukla
1
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
WP No. 12584 of 2023
(KAMLESH KUMAR RATHORE Vs THE STATE OF MADHYA PRADESH AND OTHERS)
Dated : 05-09-2023
Shri Amit Raj, learned counsel for the petitioner.
Shri Bhuwan Deshmukh appearing on behalf of Advocate General.
Shri Koustubh Pathak, learned counsel for the respondent.
The matter is wrongly listed alongwith WP No.12611/2023. The matter is directed to be delinked from the said petition. T h e petitioner is seeking age relaxation in terms of the order dated 18.09.2022 to appear in the Main Examination for the post of Teacher.
I t is submitted that the petitioner has already cleared the Part-I examination of Teacher Eligibility Test and he is not being permitted to appear in the main examination because of the over age. It is submitted that the Division Bench at Jabalpur in the case of Mukesh Kumar Garg vs. State of M.P. (WP No. 14471/2023) by order dated 06.07.2023 has issued notices to the respondents and has also passed interim order. The issue relating to age relaxation is same and, therefore, prays for interim order.
Counsel for the State submits that the issue involved in the present case has already been decided by Coordinate Bench at Main Seat, Jabalpur in W.P. No. 13393/2023 (Ishwar Deen Prajapati & Ors. vs. State of MP & Ors.) and a Coordinate Bench at Gwalior in W.P. No. 27271/2022 (Ramkumar Dangi vs. State of MP & Ors.).
Considering the order passed by the Division Bench at Jabalpur dated 06.07.2023 in W.P. No. 14471/2023, issue notice to the respondents on payment of PF within one week by registered mode with due acknowledgement, Signature Not Verified Signed by: SOURABH YADAV Signing time: 05-09-2023 16:44:13 2 returnable within four weeks.
As an interim measure, passed by the Division Bench, the following interim order is passed:-
I t is hereby directed by way of interim relief that candidature of the petitioner for appointment to the post in question shall be considered ignoring the bar of maximum age, provided that petitioner is otherwise eligible to be considered as per recruitment rules.
The petitioner shall not claim any equity from this order and respondents shall not declare the result without the leave of this Court.
This interim order passed today shall remain subject to State arguing on the question of vacating stay.
(VIJAY KUMAR SHUKLA) JUDGE Sourabh Signature Not Verified Signed by: SOURABH YADAV Signing time: 05-09-2023 16:44:13