IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.5588 of 2008
DATE OF DECISION: November 7, 2008
AVINASH THAKUR ...PETITIONER
VERSUS
BOARD OF MANAGEMENT SANT LONGOWAL ...RESPONDENTS
INSTITUTE OF ENGINEERING AND TECHNOLOGY
AND OTHERS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. R.K. MALIK, SR. ADVOCATE
WITH MR. VISHAL MALIIK, ADVOCATE FOR THE PETITIONER.
MR. N.S. GILL, ADVOCATE FOR RESPONDENT NOS.1 & 2.
ASHUTOSH MOHUNTA, J.(ORAL)
Sant Longowal Institute of Engineering and Technology,
Longowal, District Sangrur advertised 3 posts of Assistant Professors
(Chemical Technology) on 8.11.2006. The petitioner who was duly eligible
for the said post applied for the same and was interviewed on 27.5.2007,
alongwith other eligible candidates. He was placed at S.No.3 in the order of
merit. The case of the petitioner is that respondent No.3 who had not
applied in pursuance to the advertisement dated 8.11.2006, for the post of
Assistant Professor (Chemical Technology) has been selected and
appointed. Learned counsel further submits that 2 other persons who were
at Sr.Nos.1 and 2 in the merit list were given appointment as Assistant
Professors (Chemical Technology), but the person at Sr.No.1 Dr. Krishan
Chander Guriya who had joined the post, subsequently withdrew the joining
report. It is thus contended that as on date 1 post is still lying vacant with
respondent Nos.1 & 2.
CWP No.5588 of 2008 -2-
Mr. N.S. Gill, learned counsel appearing for respondent Nos.1
& 2 states that after advertising the said posts on 8.11.2006, the
qualification for the post of Assistant Professor (Chemical Technology) has
been changed and therefore, as per new criteria laid down, the petitioner is
not eligible to be appointed as Assistant Professor (Chemical Technology).
After hearing learned counsel for the parties, we are of the
considered opinion that the petitioner duly fulfilled all the conditions as laid
down in the advertisement dated 8.11.2006. The appointments were also
made in pursuance to said advertisement. The aforementioned factual
position has not been disputed by the respondents. In this view of the
matter, we dispose of this writ petition with a direction to respondent Nos.1
& 2 to consider the petitioner for the post of Assistant Professor (Chemical
Technology) against the post of Dr. Krishan Chander Guriya. The
consideration of the petitioner be done expeditiously, preferably, within two
months from the date of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
November 7, 2008 (RAJAN GUPTA)
Gulati JUDGE