High Court Punjab-Haryana High Court

Smt. Geeta Yadav vs State Of Haryana & Others on 22 December, 2008

Punjab-Haryana High Court
Smt. Geeta Yadav vs State Of Haryana & Others on 22 December, 2008
C.W.P. No. 21048 of 2008                                                  -1-


            IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                                   C.W.P. No. 21048 of 2008
                                                   Decided on : 22-12-2008


Smt. Geeta Yadav
                                                                  .... Petitioner

                                          VERSUS

State of Haryana & others
                                                              .... Respondents

CORAM:-HON’BLE MR. JUSTICE HEMANT GUPTA.

HON’BLE MR. JUSTICE NAWAB 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. N.S. Shekhawat, Advocate for the petitioner.

Mr. D.S. Nalwa, Addl. A.G., Haryana
for respondents No.1 to 3.

HEMANT GUPTA, J

The petitioner was admitted for Diploma in Education Course on

on 24.09.2008. However, the petitioner was not issued enrolment number.

It is the said action, which is challenged by the petitioner in the present writ

petition.

The grievance of the petitioner is that only reason for not issuing

the enrolment number, is that the petitioner has passed English as a subject

in Graduation with less than 35% of marks from Pandit Ravi Shankar

Shukla University, Raipur (Chhatisgarh). In terms of the Regulations of the

aforesaid University, the petitioner has qualified the subject of English and

is thus, a Graduate with English as one of the subject. Therefore, the
C.W.P. No. 21048 of 2008 -2-

enrolment number cannot be declined to the petitioner.

The similar issue came up for consideration before this Court in

Sushila Rathi Vs. State of Haryana & others (C.W.P. No.13317 of 2008,

decided on 26.08.2008), wherein a Graduate from Delhi University is

deemed to have qualified in the subject of English having obtained 30%

marks. It was held that the said candidate qualified the subject of English

and is eligible for admission to Diploma in Education Course.

For the aforesaid reasons which are pari materia with the facts of

the present case, we allow the present writ petition and direct the respondent

Nos.2 and 3 to issue enrolment number to the petitioner, if the reason for

not issuing the enrolment number is qualification in the subject of English.




                                                    (Hemant Gupta)
                                                        Judge


22nd December 2008.                                 (Nawab Singh)
Monika                                                  Judge