High Court Punjab-Haryana High Court

Ajwant Singh vs State Of Punjab And Others on 17 September, 2008

Punjab-Haryana High Court
Ajwant Singh vs State Of Punjab And Others on 17 September, 2008
CWP No. 1284 of 2008                             1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                       CWP No. 1284 of 2008
                       Date of decision: September 17, 2008



Ajwant Singh                        ---   Petitioner


           Versus

State of Punjab and others           ---- Respondents



CORAM: Hon'ble Mr. Justice Ashutosh Mohunta
       Hon'ble Mr. Justice Rajan Gupta

Present:   Mr. Vipin Mahajan, Advocate, for the petitioner.
           Ms. Charu Tuli, Sr. DAG, Punjab


Ashutosh Mohunta, J.

The petitioner prays for issuance of directions to the

respondents to appoint him as Art & Craft Teacher in view f the fact

that he has got higher merit than the last selected candidate in the

category of Ex-Servicemen ( Dependent) General Category.

Reply has been filed on behalf of respondent No.2, in

para 2 of which it has been stated as under:

“That the petitioner’s merit is 140.09 and the last
selected candidate’s merit is 135.96 in ESM (D) category and
the cut of merit of the category is 121.47. It is submitted that
the petitioner could not be selected in spite of his higher merit
than the last selected candidate. There is nothing on record
CWP No. 1284 of 2008 2

to arrive at a conclusion that as to why the petitioner could not
be selected. However, it appears that this has inadvertently
happened due to over sight. It is submitted here that the Govt.
has constituted a selection committee to deal all such cases
vide notification dated 19-5-2008 ( annexure R-1). The
petitioner’s case will also be reconsidered by the selection
Committee for his appointment”.

A perusal of para 2 shows that the case of the petitioner

is under consideration of a Committee appointed by the State

Government.

After hearing counsel for the parties, we dispose of the

writ petition with a direction to the selection Committee constituted by

the State Government to decide the case of the petitioner within

three months from the date of receipt of a certified copy of this order.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

September 17, 2008
`ask’