High Court Punjab-Haryana High Court

Sulochna & Another vs Further on 24 February, 2009

Punjab-Haryana High Court
Sulochna & Another vs Further on 24 February, 2009
C.W.P No. 4163 of 2007                                    ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                     C.W.P No. 4163 of 2007
                                     Date of decision : February 24, 2009


Sulochna & another

                                           ...... Petitioner (s)

                        v.
State of Haryana and others,

                                           ...... Respondent(s)

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. J.S.Dahiya, Advocate
for the petitioners.

Mr. Harish Rathee, Sr. DAG Haryana
for respondents No.1 and 2.

Mr. Balraj Singh, Advocate
for respondents No.5 to 7.

***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J

The petitioners have challenged the appointment of respondent

No.7 as Anganwari Worker.

Admittedly, petitioner No.1 is M.A, while petitioner No.2 is

10+2 with I.T.I. In the Middle Examination, petitioner No.1 had 65.8%

marks, while petitioner No.2 had 53.8% marks. On the other hand,

respondent No.7 is 10+2 and she had only 42.5% marks in her Middle

Examination. In the objective part of the selection process, petitioner No.1
C.W.P No. 4163 of 2007 ::2::

obtained 60% marks, petitioner No.2 obtained 53% marks, while respondent

No.7 obtained 48% marks. However, petitioner No.1 got 4/10 marks in the

interview, petitioner No.2 got 2/10 marks, while respondent No.7 was

awarded 9/10 marks. It may also be mentioned here that no other candidate

got more than four out of ten marks in the interview. It is relevant to

mention here that both petitioner No.2 and respondent No.7 are S.C

candidates. As per allegations, respondent No.7 was given nine out of ten

marks only because of her proximity to respondents No.5 and 6 who are

working as Clerks in the office of respondents No.3 and 4 (who were

members of the selection committee) respectively. It is further to be noted

that as per the record produced by the respondents themselves, petitioner

No.1 had obtained total of 64% marks as against respondent No.7 who had

obtained total of 57% marks.

This petition has been resisted by denying the averments that

inordinately high marks were awarded to respondent No.7 in the interview

without, however, explaining as to how this wide discrepancy came in the

interview where an MA passed candidate was given four marks while a

10+2 passed candidate was given nine marks. It has further been pleaded

that petitioner No.1 has since also been appointed as Anganwari Worker in

the same village and, thus, this writ petition qua her has been rendered

infructuous.

Counsel for respondents No.5 to 7 has relied upon the case in

Jasvinder Singh vs State of J & K, 2002(8) SLR 374, wherein the Hon’ble

Supreme Court has held as follows :-

“8. The learned Single Judge also seems to have been

very such carried away by few instances noticed by him
C.W.P No. 4163 of 2007 ::3::

as to award of higher percentage of marks in viva to

those who got lower marks in written test as compared to

some who scored higher marks in written examination

but could not get as much higher marks in viva voce.

Picking up a negligible few instances cannot provide the

basis for either striking down the method of selection or

the selections ultimately made. There is no guarantee

that a person who fared well in written test will or should

be presumed to have fared well in viva voce test also and

the expert opinion about as well as experience in viva

voce does not lend credence to any such general

assumptions, in all circumstances an for all eventualities.

That part the variation of written test marks of those who

were found to have been awarded higher marks in viva

voce viz-a-viz those who secured higher marks in the

written test but not so in the viva voce cannot be said to

be so much (varying from five marks and at any rate

below even 10) as to warrant any proof of inherent vice

in the very system of selection or the actual selection in

the case. There was no specific allegation of any mala

fides or bias against the Board constituted for selection

or any one in the Board nor any such plea could be said

have been sustained in this case. The observation by the

learned Single Judge that there was a conscious effort

made for bring some candidates within the selection zone

cannot be said to be justified from the mere matter fact of
C.W.P No. 4163 of 2007 ::4::

certain instance noticed by him on any general principle

or even on the merits of those factual instances alone.

Further, the course adopted by the learned Single Judge

in directing selection from general candidates all those

who have obtained 56 marks in written examination

cannot be justified at all and it is not given to the Court

to alter the very method of selection and totally dispense

with viva voce in respect of a selection alone of the

candidates, for purposes of selection. On a careful and

overall consideration of the judgments of the learned

Single Judge and that of the Division Bench, we are of

the view that the decision of the learned Single Judge

cannot be considered to suffer any such serious infirmity

in law to call for our interference.

For all the reasons stated above, the appeals

fail and shall stand dismissed but with no costs.”

In my opinion, however, the above judgment is distinguishable.

In the present case, it is found that there is variation of 50% in the marks

allotted to the interview qua petitioner No.1 and 70% qua petitioner No.2.

Further, specific allegations have been levelled against respondents No.5

and 6 which have not been denied. The fact that petitioner No.1 has been

appointed as Anganwari Worker would not be a ground to dismiss the writ

petition qua petitioner No.2. The fact that even as per the official record

petitioner No.1 had higher marks but was still relegated to the position of

wait-listed (1) also clearly reveals the arbitrariness of the selection.

Consequently, this writ petition is allowed and the selection of
C.W.P No. 4163 of 2007 ::5::

respondent No.7 to the post of Anganwari Worker of village Machhrouli,

Tehsil Samalkha, District Panipat is set aside. The respondents are directed

to conduct fresh selection for the same.

No costs.

                                           ( AJAY TEWARI        )
February 24, 2009.                               JUDGE
`kk'