High Court Punjab-Haryana High Court

Jai Bhagwan Sharma And Others vs State Of Haryana And Others on 11 February, 2009

Punjab-Haryana High Court
Jai Bhagwan Sharma And Others vs State Of Haryana And Others on 11 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
             AT CHANDIGARH

                                    CWP No.16605 of 1999
                                 Date of decision: 11.2.2009

Jai Bhagwan Sharma and others
                                                   -----Petitioners
                              Vs.


State of Haryana and others
                                                   --Respondents

CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
          HON'BLE MR JUSTICE JITENDRA CHAUHAN

Present: Mr. RK Malik, Sr.Advocate with
         Mr.Vikas Malik and Mandeep                      Kaushik,
         Advocates.

         Mr. Harish Rathee, Sr. DAG.Haryana for the
         State.



Adarsh Kumar Goel,J.

1. This petition has been filed for a direction to give

appointment letters to the petitioners on the basis of their

selection on 22.5.1999 to the posts of Patwaris.

2. Case of the petitioners is that on 7.9.1997, an

advertisement was issued for filling up 1055 posts of Patwaris
CWP No.16605 of 1999 2

by the Haryana Staff Selection Commission. Written test was

held on 29.11.1998, which was followed by interview between

8.4.1999 to 20.4.1999. Result was announced on 22.5.1999.

1055 candidates were selected. 288 candidates have joined as

petitioners in this petition. It is stated that there are other

petitions also by some of the candidates. After selection, the

petitioners were not given appointments. The petitioners

served a legal notice dated 18.10.1999 but no reply was

received. The present petition was filed in this Court in

November 1999.

3. Contention raised in the petition is that the

petitioners having been duly selected, have acquired a right to

appointment.

4. In the written statement filed by the State, the

petition has been opposed by submitting that no right of

appointment accrues merely on selection. Due to increased

expenditure liability on account of pay revision and other

factors, there was rise in fiscal deficit of the State and the

Government had taken a decision not to offer appointments to

selected candidates.

CWP No.16605 of 1999 3

5. In a further affidavit filed on 23.8.2001, it is stated

that 1248 posts of Patwaris were advertised earlier and there

was stay against appointments beyond 1248 advertised posts.

6. When a bunch of petitions came up for hearing

earlier on August 2, 2005, the same were dismissed. Earlier,

vide order dated 23.5.2000, the present writ petition was

allowed on the ground of reasonable expectation of selected

candidates to get appointment and a direction was issued to

depute the petitioners for training in batches. However, on

appeal, the Hon’ble Supreme Court vide its judgment dated

9.2.2001 in Civil Appeal No.1197 of 2001 (State of Haryana

and others v. Jai Bhagwan Sharma and others), set aside

the order of this Court and remanded the matter for a fresh

decision. Thereafter, the writ petitiosn were dismissed on

2.8.2005. It was, however, made clear that candidates who had

appeared, will be entitled to appear in fresh selection subject to

eligibility and the Government will relax the condition of

eligibility with regard to age. Against the said judgment, the

petitioners approached the Hon’ble Supreme Court and their

appeal was heard with the appeal of candidates selected on

earlier occasion, which selections were quashed. The Hon’ble
CWP No.16605 of 1999 4

Supreme Court set aside judgment of the High Court and

remanded the matter without any discussion on the case of the

present petitioners. The matter of other set of candidates

selected in selections held in the year 1992 has been disposed

of by a separate judgment today in CWP No.11526 of 1994

(Rajpal Singh and others v. State of Haryana and others).

7. We have heard learned counsel for the parties.

8. Learned counsel for the petitioners submitted that

the petitioners having been duly selected, were entitled to be

appointed. Reliance has been placed on judgment dated

7.2.2007 of the Hon’ble Supreme Court in State of Punajb

and others v. Harcharan Singh and others, Civil Appeal

No.3521 of 2006, judgment of this Court dated 31.1.2007 in

Davender Kumar and others v. State and others, CWP

No.16376 of 1999, wherein direction for appointment of

Panchayat Secretaries was issued and judgment of Allahabad

High Court in State of UP and another v. Rakesh Kumar,

2004(1) SCT 34.

9. Learned counsel for the State submitted that the

State had financial difficulty in appointing the petitioners but it

has no objection to eligibility of the selected candidates being
CWP No.16605 of 1999 5

relaxed with regard to the age in the fresh selections as and

when held.

10. The question whether mere selection confers a right

to be appointed, is well settled. Mere selection does not confer

any right of appointment. Reference may be made to the law

laid down by the Hon’ble Supreme Court in State of UP v.

Rajkumar Sharma, (2006) 3 SCC 330, wherein it was

observed:-

“14. Selectees cannot claim the appointment
as a matter of right. Mere inclusion of candidate’s
name in the list does not confer any right to be
selected, even if some of the vacancies remained
unfilled and the candidates concerned cannot claim
that they have been given a hostile discrimination.
(See Shankarsan Dash v. Union of India AIR 1991
SC 1612; Asha Kaul v. State of J&K (1993) 2 SCC
573; Union of India v. S.S. Uppal AIR 1996 SC
2340; Hanuman Prasad v. Union of India (1996)10
SCC 742; Bihar Public Service Commission v.
State of Bihar (1997) 3 SCC 198: AIR 1997 SC
2280; Syndicate Bank v. Shankar Paul AIR 1997
SC 3091, Vice-Chancellor, University of Allahabad
v. Dr. Anand Prakash Mishra
(1997) 10 SCC 264;
Punjab SEB v. Seema 1999 SCC (L&S) 629; All
India SC & ST Employees’ Assn. v. A. Arthur Jeen
AIR
2001 SC 1851; Vinodan T. v. University of
CWP No.16605 of
1999 6

Calicut (2002) 4 SCC 726; S. Renuka v. State of
A.P. AIR
2002 SC 1523 and Batiarani Gramiya
Bank v. Pallab Kumar AIR
2003 SC 4248.)”

11. No doubt, no public authority can act arbitrarily and

every decision has to be fair and reasonable, Mere change of

Government may not by itself be a valid ground to with-hold

appointments of selected candidates, who may have been

lawfully selected.

12. The question is whether a mandamus ban be issued

at this stage for appointing the petitioners.

13. We are of the view that having regard to long time

which has elapsed since the selection of the petitioners i.e.

about 10 years and the settled law that the petitioners do not

have any indefeasible right to appointment merely on the basis

of selection, no case is made out for issuance of mandamus for

appointment of the petitioners. The judgments relied upon

being on individual facts are distinguishable. However, the

petitioners having been once selected and having regard to the

stand taken by the learned counsel for the State, we direct that

the petitioners be given relaxation in eligibility as and when

fresh selections for the said posts are made.
CWP No.16605 of 1999 7

14. The petition is disposed of.

                                       (Adarsh Kumar Goel)
                                                Judge


February 11, 2009                      (Jitendra Chauhan)
'gs'                                             Judge