High Court Punjab-Haryana High Court

Simranjeet Singh And Another vs State Of Punjab And Another on 25 November, 2008

Punjab-Haryana High Court
Simranjeet Singh And Another vs State Of Punjab And Another on 25 November, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                            C.W.P. No. 19903 of 2008
                                            Date of Decision: Nov. 25, 2008


Simranjeet Singh and another ..............................Petitioners

                              Versus

State of Punjab and another ............................... Respondents



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


Present:     Mr. Rajinder Sharma, Advocate
             for the petitioner.

                                          ....

ASHUTOSH MOHUNTA, J. (Oral)

The petitioners applied for the post of Multipurpose Health
Worker (Male) in pursuance to advertisement issued in the year 2001.
Learned counsel submits that the names of the petitioners were kept in the
waiting list and as the entire selections have not been finalized as yet,
therefore, they are entitled to be appointed as Multipurpose Health Worker.

After hearing counsel for the petitioner, we are of the
considered view that the advertisement for recruitment of various posts
including 400 posts of Multipurpose Health Worker (Male) was issued in
the year 2001. The waiting list cannot remain effective after 7 years of the
issuance of the advertisement.

No merit. Dismissed.

( ASHUTOSH MOHUNTA )
JUDGE

( RAJAN GUPTA )
JUDGE
25.11.2008
rupi