IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP. No. 21255 of 2008
Date of Decision: 25.8.2009.
Ajit --Petitioner
Versus
Union of India and others --Respondents
CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.
Present:- Mr. Jagbir Malik, Advocate for the petitioner.
Ms. Geeta Singhwal, C.G.S.C for respondents.
***
PERMOD KOHLI.J (ORAL)
In response to the advertisement issued by the respondents for
recruitment to the post of Constable (General Duty) for Himachal Pradesh
and Chandigarh, the petitioner applied for his recruitment. He appeared in
physical test and also the written test and has secured 31 marks. He was
considered as a candidate from Himachal Pradesh. The petitioner had
applied for consideration as the candidate belonging to the State of
Himachal Pradesh. The last selectee in the State of Himachal Pradesh
secured 47 marks and thus the petitionercould not be selected. The
petitioner has accordingly filed this petition seeking a direction that he may
be considered against Chandigarh quota as he claims to be eligible for that.
In the reply filed, it is stated that the last selectee against the
Chandigarh quota has secured 32 marks and the petitioner is not even
entitled for selection/recruitment against that quota.
Without commenting upon the right of the petitioner, this
petition is dismissed as the petitioner has not been able to secure marks in
any of the quota.
(PERMOD KOHLI)
JUDGE
25.8.2009
lucky