Supreme Court of India

Union Of India (Uoi) vs Pooranchandra Rao on 20 January, 1982

Supreme Court of India
Union Of India (Uoi) vs Pooranchandra Rao on 20 January, 1982
Equivalent citations: 1982 (1) SCALE 514, (1982) 2 SCC 41
Bench: B Islam, E Venkataramiah


ORDER

1. This appeal is filed against the judgment and order dated 11.12.1974 in Writ Appeal No. 324 of 1973 dismissing a L.P.A against the order of the learned single Judge of the High Court of Andhra Pradesh in Writ Petition No. 940 of 1972 issuing a writ in the nature of mandamus to the appellants directing them to interview the respondent for the post of Assistant Director of Census Operations in the office of the Director of Census Operations Hyderabad and to decide whether he could be appointed in the said post. The Division Bench, which heard the L.P.A. has held that the application of the respondent who was the petitioner in the writ petition had not been duly considered by the Union Public Service Commission and that there was violation of Article 14 and Article 16 of the Constitution. Ongoing through the judgment of the learned single Judge and of the Division Bench we are of the opinion that the finding that the Union Public Service Commission had not duly considered the case of the respondent No question of law arises for consideration. Division Bench of the High Court does not call The appeal is dismissed with costs.