IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.17878 of 2009
Date of decision: 23rd November, 2009
Vanita Singla
... Petitioner
Versus
Hindustan Petroleum Corporation Ltd. and others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Parveen K. Kataria, Advocate for the petitioner.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Present petition has been filed with a prayer that this Court
should quash the selection of respondent No.3, to whom LPG dealership
for Ludhiana has been allotted by the respondents No.1 and 2. As per the
averments made in the present petition, the successful candidate,
respondent No.3 was awarded 99 marks and petitioner was awarded 98
marks. Petitioner had approached the respondent by filing a representation
(Annexure P-5). The representation has been replied vide Annexure P-6.
They have stated that the Interview Panel had done the objective
assessment in the interview by asking the questions. The quality of
experience was also determined by Interview Panel and on the basis of
experience, petitioner was awarded 2 marks out of 4 marks, whereas the
successful candidate performed better in the interview. Hence the
allotment has been made to respondent No.3.
This Court cannot substitute its opinion regarding the
objective assessment of the Interview Panel. Performance of the
Civil Writ Petition No. 17878 of 2009 2
interviewee during the selection process cannot be assailed in writ
jurisdiction, especially when no malafide have been alleged.
Hence, there is no merit in the present writ petition and the
same is dismissed.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 23, 2009
rps