Citation : 2021 Latest Caselaw 17914 Raj
Judgement Date : 29 November, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Writ Petition No. 9863/2014
Smt. Noorti Devi W/o Late Shri Mahendra Kumar, Aged About 35 Years, Resident Of Harijan Basti, Kuchera, District Nagaur.
----Petitioner
Versus
1. State Of Rajasthan, Through The Secretary, Local Self Department, Government Of Rajasthan, Secretariat, Jaipur.
2. The Secretary, Department Of Personnel, Government Of Rajasthan, Secretariat, Jaipur.
3. The Municipal Corporation,., Nagaur Through Its Commissioner.
----Respondents
For Petitioner(s) : Mr. DLR Vyas
For Respondent(s) :
HON'BLE MR. JUSTICE VIJAY BISHNOI Judgment / Order
29/11/2021
Heard.
The petitioner seeks appointment on the post of "Safai
Karamchari" pursuant to the advertisement issued by the respondents.
Learned counsel for the petitioner has frankly admitted that the
selection process pursuant to the advertisement issued by the
respondents has already been completed and no vacancies are
available.
In view of the above admitted position, that the selection process
has attained finality, I am not inclined to interfere in this writ petition,
hence the same is dismissed.
(VIJAY BISHNOI),J
Surabhii/31-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!