High Court Punjab-Haryana High Court

Kanwaljit Singh vs State Of Punjab & Others on 12 December, 2008

Punjab-Haryana High Court
Kanwaljit Singh vs State Of Punjab & Others on 12 December, 2008
CWP No. 20880 of 2008                  1




IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.


                      CWP No. 20880 of 2008
                      Date of decision: December 12, 2008


Kanwaljit Singh             ---    Petitioner


           Versus

State of Punjab & others    ----   Respondents

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

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

Ashutosh Mohunta, J (Oral).

The petitioner prays for quashing the advertisement dated
27.8.2007, Annexure P1.

A perusal of the averments made in the petition shows
that not only the selection has been made pursuant to the
advertisement aforesaid, even appointment letters have been
issued.

Counsel submits that the petitioner belongs to Scheduled
Castes category and, therefore, it was incumbent upon the
respondents to reserve a post for Scheduled Castes category.

A perusal of the advertisement shows that there was one
post against each category mentioned therein. Counsel has not
been able to show as to how the reservation policy would be
applicable where there is only one post against each category as
reserving of a single post would tantamount to 100% reservation.

CWP No. 20880 of 2008 2

In view of the above, there is no merit in this writ petition,
which is dismissed.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

December 12, 2008
`ask’