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

Rajander Prasad Tiwari Ors vs State (Education Department)Ors on 28 February, 2013

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.3144/2013
Rajander Prasad Tiwari & Ors.
Versus 
State of Rajasthan & Ors.  
DATE OF ORDER      :       28/02/2013
HON'BLE MR. JUSTICE M.N. BHANDARI

Mr. Lokesh Sharma, for petitioner/s

***

Learned counsel submits that issue involved in this writ petition has already been decided by this Court in the case of Naresh Kumar Sharma & Ors. Versus State of Rajasthan & Anr. (SBCWP No.3414/2009 & 3 other connected petitions). The aforesaid decision was given after hearing both the parties, thus petitioner/s may be given liberty to make a representation to respondents to consider his/their case in the light of the judgment aforesaid.

In view of the prayer made, this writ petition is disposed of with liberty as prayed for. If any representation is made, respondents are directed to look into the same and if case of petitioner/s is covered by the judgment in the case of Naresh Kumar Sharma (supra), his/their case may also be considered in the light of the directions given in the judgment aforesaid subject to other eligibility and the merit. It may be in his/their category. Consideration aforesaid may be made within a period of one month from the date of receipt of copy of this order and representation.

The consideration would, however, be made to the extent of posts advertised and the order passed in this case would remain subject to final outcome of the appeal as it is recently informed that an appeal has been preferred in the case supra, thus petitioner/s has/have agreed to abide the final outcome of the appeal. Accordingly, if judgment in the case supra is reversed, then this order would be rendered ineffective.

[M.N.BHANDARI], J.

FRBOHRA/3144CWP2013.doc Certificate:

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