High Court Punjab-Haryana High Court

Tapinder Kaur & Others vs State Of Punjab & Others on 17 November, 2008

Punjab-Haryana High Court
Tapinder Kaur & Others vs State Of Punjab & Others on 17 November, 2008
CWP No.19105 of 2008                1


    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.

                                        CWP No.19105 of 2008
                                        Date of decision: 17.11.2008

Tapinder Kaur & others                              ..Petitioners
                           Versus

State of Punjab & others                            ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Balram, Singh, Advocate, for the petitioners.

Mr. B.S. Chahal, DAG, Punjab.

Ashutosh Mohunta, J. (oral)

The petitioners have prayed for setting-aside of the

appointment of candidates, who have been appointed as Social Studies

Masters/Mistresses (Ex-servicemen category) as they have secured less

marks than the petitioners in the aforementioned category.

The petitioners has averred that in pursuance to the

advertisement dated 27.10.2006, issued for appointment of 2614

Masters/Mistresses in different subjects, the petitioners applied for the

post of Social Studies Masters/Mistresses. Names of certain persons,

who were lower in merit than the petitioners, were included in the merit

list. The petitioners have prayed that as they have secured higher marks

than the candidates who have been appointed, therefore, their names

should have also been included in the select list of Social Studies

Masters/ Mistresses in the Ex-serviceman (Female Dependent) category.

Learned counsel for the respondents states that petitioner

No.2 Rajni Khosla has been selected as Social Studies Mistress on the
CWP No.19105 of 2008 2

basis of revised merit-list. He further submits that as far as petitioner

No.1 is concerned, she has secured 65.29% marks under the Ex-

servicemen (Female Dependent category) and petitioners No.3 and 4,

who belong to Ex-servicemen Dependent Male General category, are

not entitled to be selected for the posts of Social Studies Masters for the

reasons that all the 18 posts reserved for the said category have been

filled up and these petitioners were lower in merit than the candidates

appointed.

In view of the above, it is clear that the candidates, who

have been selected as Social Studies Masters/Mistresses have secured

more marks than petitioners No.3 & 4. Hence, the petitioners are not

entitled to be appointed as Social Studies Masters/Mistresses.

The writ petition is, accordingly, dismissed.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
November 17, 2008
‘rajpal’