IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.19555 of 2008
DATE OF DECISION: November 18, 2008
BHUPINDER KUMAR ...PETITIONER
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. BALJIT PURI, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
The petitioner applied for the post of Messenger in the Police
Department. Learned counsel submits that the petitioner passed physical as
well as written test, however, he was found ineligible.
A perusal of Annexure P-17 shows that the computer course
certificates of technical education passed by the petitioner were not
affiliated or recognized by any Government Board/University or approved
by Government Organization, as specified in the Standing Order 1/2006 and
also as per the advertisement dated 15.6.2006.
In view of the fact that certificates of the petitioner were not
recognized hence, he has not been considered for the post of Messenger.
We find no infirmity in the impugned order and accordingly the writ
petition is dismissed.
(ASHUTOSH MOHUNTA)
JUDGE
November 18, 2008 (RAJAN GUPTA)
Gulati JUDGE