High Court Punjab-Haryana High Court

Karamjit Singh vs Punjab Agricultural University on 2 July, 2009

Punjab-Haryana High Court
Karamjit Singh vs Punjab Agricultural University on 2 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                         C.W.P. No.9137 of 2009

                         DATE OF DECISION: JULY 02, 2009

Karamjit Singh

                                                       .....PETITIONER
                               Versus

Punjab Agricultural University, Ludhiana
and others
                                                      ....RESPONDENTS


CORAM:      HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
                         ---

Present:    Mr.Naresh Prabhakar, Advocate,
            for the petitioner.
                   ..

SATISH KUMAR MITTAL, J.

The petitioner, who is working as Draftsman in the respondent-

University, has filed the instant petition for quashing the advertisement

dated 19.5.2009 issued by the respondent-University, whereby the

applications have been invited for appointment on the post of Architect on

contractual basis.

It is the case of the petitioner that the petitioner, who has been

admitted as member of Council of Architect, is fully eligible to be promoted

on the post of Architect. Therefore, if the aforesaid appointment is made on

contractual basis, the promotional avenue of the petitioner will be adversely

affected.

Concededly, the line of promotion for the post of Architect is

Junior Draftsman, Draftsman, then Senior Draftsman, then Architectural

Assistant, thereafter Assistant Architect and then Architect. At present, the

petitioner is working as Draftsman, therefore, immediately he cannot be
C.W.P. No.9137 of 2009 -2-

promoted to the post of Architect. Thus, he has no locus standi to challenge

the action of the respondents for appointing the Architect on contractual

basis.

No merits. Dismissed.

July 02, 2009                         (SATISH KUMAR MITTAL)
vkg                                           JUDGE