IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
C.W.P. No. 20832 of 2008
Date of Decision: Dec. 11, 2008
Harbans Singh .................................................. Petitioner
Versus
State of Punjab and others ................................ Respondents
Coram: Hon'ble Mr. Justice Ashutosh Mohunta
Hon'ble Mr. Justice Rajan Gupta
Present: Mr. Gurnam Singh, Advocate
for the petitioner.
....
ASHUTOSH MOHUNTA, J. (Oral)
In pursuance to the advertisement dated 5.9.2007 (Annexure
P14) the petitioner applied for the post of JBT/ETT Teacher. The petitioner
was sent an interview call letter for 16.3.2008 but according to the petitioner
he was not interviewed. Learned counsel submits that the petitioner is more
qualified than respondent Nos. 4 and 5 who have been selected.
A perusal of the aforementioned facts clearly shows that the
petitioner was sent an interview letter but he chose not to appear. In case the
respondent authorities did not hold the interview of the petitioner on
16.3.2008 then the petitioner should have approached this Court
immediately. Thus, it is clear that it is the petitioner who deliberately chose
to remain absent from the interview.
In view of the above, we find no merit in the writ petition and
the same is dismissed.
( ASHUTOSH MOHUNTA )
JUDGE
( RAJAN GUPTA )
JUDGE
11.12.2008
rupi