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 0]

Rajasthan High Court - Jodhpur

M.C.,Army Public School,Bikaner And ... vs Raj.Non Government Edu.Inst.Tri. And ... on 9 April, 2019

Author: Arun Bhansali

Bench: Arun Bhansali

                                         HIGH COURT OF JUDICATURE FOR RAJASTHAN
                                                         JODHPUR

                                                       S.B. Civil Writ No. 5314/2017

                                   M.c.,army Public School,bikaner And Ors.
                                                                                                     ----Petitioner
                                                                      Versus
                                   Raj.non Government Edu.inst.tri. And Ors.
                                                                                                   ----Respondent
                                                                Connected With
                                                       S.B. Civil Writ No. 5315/2017
                                   M.c.,army Public School,bikaner And Ors.
                                                                                                     ----Petitioner
                                                                      Versus
                                   Raj.non Government Edu.inst.tri. And Ors.
                                                                                                   ----Respondent


                                   For Petitioner(s)        :     Mr. Hemant Jain
                                   For Respondent(s)        :     Mr. Nitin Trivedi



                                              HON'BLE MR. JUSTICE ARUN BHANSALI

Order 09/04/2019 Learned counsel for the petitioners prays for time to place on record material to indicate that at the expiry of each period of appointment, as indicated in Annexure-7, the respondent - Teacher had participated in the selection process and on getting selected was issued the orders of appointment.

Needful may be done before the next date. List the petition on 11.04.2019.

(ARUN BHANSALI),J 199-AK Chouhan/-

(Downloaded on 27/06/2019 at 10:46:27 PM) Powered by TCPDF (www.tcpdf.org)