High Court Punjab-Haryana High Court

Harbans Singh vs State Of Punjab And Others on 11 December, 2008

Punjab-Haryana High Court
Harbans Singh vs State Of Punjab And Others on 11 December, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                                 C.W.P. No. 20832 of 2008
                                                 Date of Decision: Dec. 11, 2008


Harbans Singh .................................................. Petitioner

                                  Versus

State of Punjab and others ................................ Respondents



Coram: Hon'ble Mr. Justice Ashutosh Mohunta
       Hon'ble Mr. Justice Rajan Gupta


Present:       Mr. Gurnam Singh, Advocate
               for the petitioner.

                                       ....

ASHUTOSH MOHUNTA, J. (Oral)

In pursuance to the advertisement dated 5.9.2007 (Annexure
P14) the petitioner applied for the post of JBT/ETT Teacher. The petitioner
was sent an interview call letter for 16.3.2008 but according to the petitioner
he was not interviewed. Learned counsel submits that the petitioner is more
qualified than respondent Nos. 4 and 5 who have been selected.

A perusal of the aforementioned facts clearly shows that the
petitioner was sent an interview letter but he chose not to appear. In case the
respondent authorities did not hold the interview of the petitioner on
16.3.2008 then the petitioner should have approached this Court
immediately. Thus, it is clear that it is the petitioner who deliberately chose
to remain absent from the interview.

In view of the above, we find no merit in the writ petition and
the same is dismissed.

( ASHUTOSH MOHUNTA )
JUDGE

( RAJAN GUPTA )
JUDGE
11.12.2008
rupi