High Court Punjab-Haryana High Court

Naresh Kumar vs State Of Haryana & Others on 5 November, 2009

Punjab-Haryana High Court
Naresh Kumar vs State Of Haryana & Others on 5 November, 2009
Civil Writ Petition No.2938 of 2009                :1 :


     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH



                        Date of Decision: November 05, 2009


Naresh Kumar


                                                  ...Petitioner

                        VERSUS


State of Haryana & others
                                                  ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH



1. Whether Reporters of local papers 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?



Present:   Mr.Yashwinder Paul Singh, Advocate,
           for the petitioner.

           Mr.Harish Rathee, Sr.DAG, Haryana,
           for the State.

                *****


RANJIT SINGH, J.

1910 posts of Conductors in the Transport Department,

Haryana were advertised inviting applications from the eligible

persons. The petitioner accordingly applied for being appointed as a

Conductor in the category of scheduled caste. He appeared in the
Civil Writ Petition No.2938 of 2009 :2 :

written test, which was held on 6.1.2008 and qualified therein. The

petitioner appeared for interview on 12.3.2008. The result was finally

declared on 23.6.2008. The last candidate selected in the category of

scheduled caste had secured 116 marks. The petitioner filed an

application with the respondents to disclose his marks in the written

paper, which, as per him were out of 200 marks. The petitioner says

that he was intimated that he had secured 109 marks out of 200

marks and in support has placed on record Annexure P-5, an

communication received from the Commission. Thereafter the

petitioner requested for disclosing the marks of different candidates

in interview and also the selection criteria. The petitioner was

permitted inspection as the record sought was bulky. On 10.9.2007

the petitioner made an application for supplying his marks obtained in

the interview out of total of 25 marks. He was told that he had

secured 10 marks in the interview. It is on this basis, the petitioner

filed an application saying that his marks in the written examination

and viva-voca would total up to 119 marks, whereas the last

candidate selected had secured 116 marks. The petitioner, in the

meantime, had also filed another application to ascertain his marks

obtained in the written examination. Then the petitioner was informed

that he had obtained 104 marks in all and it was reflected that the

petitioner had obtained 09 marks in the written examination and “10”

marks in viva-voca. This communication he has placed on record as

Annexure P-9. On this basis, the respondents were put to notice.

Reply is filed. Apart from contesting the case set up by

the petitioner, the respondents would allege that the petitioner had

tampered with the record to file this writ petition. Annexure P-5 was
Civil Writ Petition No.2938 of 2009 :3 :

the first communication which was sent by the Commission to the

petitioner. During the course of hearing, the counsel for the petitioner

was directed to place before the court the copy of Annexure P-5,

which was received by him. The perusal of this letter handed over

and placed on record would show that figure “9” in the marks has

been written in ink and so also the letter “m” in word “marks”. The

figure “200” is also written in ink in Annexure P-5. The office copy of

the communication sent to the petitioner has been perused by me.

There is no overwriting with ink in either the marks obtained by the

petitioner or the total marks out of which these were given. The

marks obtained by the petitioner are intimated as 104 out of 225,

whereas the overwriting would show in the copy placed by the

petitioner that he had shown to have obtained 109 marks out of 200.

The counsel for the petitioner, however, would refer to original of

Annexure P-8 received by him where also he has been intimated that

he had obtained 119 marks. Figure “9” in the marks obtained is again

overwritten and so also “0” in the marks given in the viva-voca. Office

copy of Annexure P-8 again contains different details and it is clearly

mentioned therein that the petitioner had obtained 10 marks and in

bracket it is recorded “Written Exam=94 marks + Viva-voce= 10

marks). There is, thus, obvious tampering in this annexure as well

when compared with the office copy available with the respondents.

In copy of Annexure P-9 placed by the petitioner before the court, the

marks in viva-voca have been overwritten in ink. Otherwise, it is

clearly stated that the petitioner had obtained 104 marks. The written

examination marks are obliterated/rubbed and, thus, are not

readable. Counsel for the petitioner would say that this figure was
Civil Writ Petition No.2938 of 2009 :4 :

“09” marks. The office copy of Annexure P-9 would show that the

figure clearly written as “94” marks. Rest of the details are tallying in

both the copies. This apparently is not an innocent act which can be

ignored. Apparently, the petitioner has done some tampering to make

out a case for interference by this court. However, it would not be fair

to condemn the petitioner without directing proper investigation of

this case. The original documents, which have been placed before

the court, would be put in a sealed cover and handed over to the

Commission for being preserved as such on an application made in

this behalf to the Registrar of this court. The Commission would

lodge a complain with the police in this regard giving all the details

along with copy of this order and thereafter the police would enquire/

investigate the case to find out if the petitioner had done any

tampering. Necessary action as per law would thereafter follow.

In view of the details noted above, the writ petition is

without any merit and, thus, is dismissed.

November 05, 2009                              ( RANJIT SINGH )
ramesh                                              JUDGE