High Court Punjab-Haryana High Court

Varun Sharma vs Haryana Public Service … on 29 August, 2011

Punjab-Haryana High Court
Varun Sharma vs Haryana Public Service … on 29 August, 2011
C.W.P. No.15276 of 2011                                   -1-

     IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
                            CHANDIGARH

                                        C.W.P. No.15276 of 2011
                                        Date of Decision.29.08.2011

Varun Sharma, son of Sh. Suresh Kumar Sharma, resident of House
No.3364, Sector 23-D, Chandigarh and another
                                             .....Petitioners

                                   Versus

Haryana Public Service Commission, Bays 1-10, Block-B, Sector-4,
Panchkula through its Chairman
                                         .....Respondent

Present: Mr. Rahul Sharma-I, Advocate
for the petitioners.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see the
judgment ? No

2. To be referred to the Reporters or not ? No

3. Whether the judgment should be reported in the Digest? No

-.-

K. KANNAN J.(ORAL)

1. The petitioners want the postponement of the examination,

which is scheduled under the HCS (Judicial Branch) Preliminary

Examination, 2011 fixed for 04.09.2011. The contention is that on the

same day the examination is also set for the Himachal Pradesh

Administrative Service Combined Competitive (Preliminary) Examination

of 2010. The petitioners would state there are several candidates, who

would be applying for the same and there would be no other option for

them but to choose to appear in only one of them. The petitioners who

are two persons cannot seek for postponement merely because they

have applied for two competitive examinations which are going to be

held on the same day. There are bound to such clashes where several

examinations are held for various departments and it is impossible for
C.W.P. No.15276 of 2011 -2-

any one to run through a check and find that no other examination is set

for the same day. It shall be left to the petitioners to choose between

either one of them. There is no enforceable right for the petitioners to

seek for postponement.

2. The writ petition is dismissed.

(K. KANNAN)
JUDGE
August 29, 2011
Pankaj*