High Court Punjab-Haryana High Court

Ashwani Kumar vs State Of Punjab & Others on 17 September, 2008

Punjab-Haryana High Court
Ashwani Kumar vs State Of Punjab & Others on 17 September, 2008
CWP No. 11201 of 2006                       1


IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                        CWP No. 11201 of 2006
                        Date of decision: September 17, 2008



Ashwani Kumar                       ---   Petitioner


             Versus

State of Punjab & others            ---- Respondents

CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta

Present: Mr. SS Toor, Advocate, for the petitioner.

Ms. Charu Tuli, Sr. DAG, Punjab, for
respondents No.1 & 2.

Mr. Sukhjinder Singh, Advocate, for
respondent No. 3.

Ashutosh Mohunta, J (Oral.

Petitioner prays for issuance of a direction to the

respondents to consider his application for appointment to the post

of ETT teacher. He has applied for the said post in pursuance of the

advertisement Annexure P1.

Counsel for respondents No.2 & 3 submits that the

petitioner could not be selected because the lowest merit in his

category secured a score of 123.21, whereas the petitioner had

secured only 92.82 score.

CWP No. 11201 of 2006 2

Counsel for respondents No.2 & 3 further submits that

the case of the petitioner was not considered because he had

secured 92.82 marks, i.e. less than the minimum prescribed score

of 100.

Thus on both the counts, the petitioner was not eligible

to be selected as ETT teacher. There is no merit in the present writ

petition. The same is hereby dismissed.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

September 17, 2008
`ask’