IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.363 of 2011
IN
Civil Writ Jurisdiction Case No. 11210 of 2003
======================================================
Mukhdeo Yadav
…. …. Appellant/s
Versus
The Rajendra Agriculture Unive
…. …. Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Rajendra Kumar Giri
For the Respondent/s : Mr. Chandra Mohan Singh
======================================================
2 11-07-2011 Heard learned counsel for the University.
On account of having worked earlier in the Rajendra
Agriculture University the appellant applied for appointment in
response to advertisement for the 65% post as per direction of the
Supreme Court. He applied for the post of Steno Typist as well as
for the post of P.A.
According to the counsel for the appellant, on account
of marks obtained, the appellant ought to have been selected
against either of the post, but, he was not given marks in the copy
for the test held in Shorthand and Type Writing for the post of
P.A. For the higher post of P.A. proficiency in English Shorthand
as well as Hindi Shorthand is a necessary qualification.
The same qualification is prescribed for the post of
Steno Typist also but with lower standard in respect of speed.
On behalf of the appellant it has been submitted that
after holding test in shorthand, he was selected and is working as a
Stenographer Typist in the University but his copy of the Hindi
Shorthand has not been evaluated and neither any marks was
allotted to him nor the examiner has signed on the said copy.
According to appellant there was internal report
presented before a Committee that his copy of Hindi Shorthand
test was not available.
We would like to see the answer sheet/copy of the
appellant and the concerned respondents on the next date. On that
date counsel for the appellant shall indicate the willingness of the
appellant as to whether he is prepared to take a shorthand test in
Hindi in presence of his counsel and counsel for the university.
Such test as per suggestion of counsel will be ordered by this
Court on the next date.
As prayed for, put up this case after two weeks,
under the same heading, maintaining its position.
(Shiva Kirti Singh, J)
Mahesh Kumar (Shivaji Pandey, J)
Choudhary/-