High Court Punjab-Haryana High Court

Manisha Nee Deepa vs State Of Haryana And Others on 17 July, 2009

Punjab-Haryana High Court
Manisha Nee Deepa vs State Of Haryana And Others on 17 July, 2009
Civil Writ Petition No. 8665 of 2008                                1

          IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH

                                       Civil Writ Petition No. 8665 of 2008
                                       Date of decision: 17.7.2009

Manisha Nee Deepa                                             ...petitioner
                             Versus

State of Haryana and others                                   ...respondents.


CORAM: HON'BLE MR. JUSTICE RANJIT SINGH

Present:      Mr. R.K. Malik, Senior Advocate with
              Mr. Sajjan Kumar Malik, Advocate
              for the petitioner.

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

              Mr. Narender Hooda, Advocate
              for respondent No.3.

                                       ****

RANJIT SINGH J.

This order will dispose of two Civil Writ Petition Nos. 8665

of 2008 and 338 of 2009.

Civil Writ Petition No. 8665 of 2008:

164 posts of Principal HES-II were advertised to

21.6.2007. Out of these 106 posts were meant for general category.

The petitioner, who belongs to general category, applied for

appointment to the post of Principal. Finding her eligible she was

called for interview. The result was declared on 30.1.2008. Last

candidate selected had scored 46.19 marks. The petitioner then

applied to know the marks obtained by her. She was apprised that

she had secured 44.53 marks. Counsel representing the petitioner,
Civil Writ Petition No. 8665 of 2008 2
by referring to the criteria, submits that the marks of the petitioner

has not been properly calculated.

In the reply filed, the respondents have disputed this

assertion made by the petitioner and would say that the petitioner

was rightly awarded 44.53 marks. Both the petitioner as well as the

respondents have carried out the calculation of the marks, which

ought to be awarded to the petitioner on the basis of criteria adopted.

There is no dispute between the parties about the criteria

for assessment which is to be adopted. Considering the contents of

the reply filed by the respondents , Court called for the record from

the Commission. The original application filed by the petitioner has

been perused, which reveals that the petitioner has disclosed her

educational qualification as M.A. as well as M.Sc. She is also B.Ed.

and had disclosed her experience to be 11 years. As per the

petitioner, she was entitled to 17.025 marks by taking into

consideration the marks obtained by her in M.Sc whereas the

respondents have calculated the marks of the petitioner on the basis

of her score in M.A.

By referring to the essential qualification prescribed in the

advertisement, counsel would submit that M.A and M.Sc both were

eligible for appointment to the post of Principal and to be fair to the

petitioner her assessment in that post graduate degree should be

taken into consideration which is more beneficial to her. To

substantiate this submission, counsel would say that the petitioner

could have made a reference to her M.Sc. degree alone and still she

would have been eligible for consideration and appointment by only

making assessment of the marks obtained in M.Sc The petitioner
Civil Writ Petition No. 8665 of 2008 3
was given zero marks in experience whereas she has clearly

mentioned that she had 11 years as experience. Even if the degree

of M.Sc is taken into consideration to consider the claim of the

petitioner, she would have more marks than the last candidates

selected who have secured 46.19 marks.

There is no dispute that the petitioner is having degrees

of M.A. as well M.Sc. The petitioner would be eligible for

consideration for the post on the basis of M.A. as well M.Sc. degree.

There is no justification for the respondents to consider the M.A.

degree of the petitioner to check her merit and ignore the M.Sc.

degree where her performance is better. Selection is on the basis of

merit and there should not be any reason to ignore the merit of a

candidate by ignoring marks of a degree to which mention is made in

the application.

The submission made by counsel has a substance when

he says that the petitioner even could have made mention to her

M.Sc degree alone and still would have been eligible for

consideration. This would clearly explain the infirmity in the stand of

the respondents in calculating the merit of the petitioner on the basis

of M.A degree. The case of the petitioner thus was not fairly

considered and would call for fresh consideration by calculating the

merit on the basis of M.Sc degree. Respondents, accordingly, are

directed to consider the case of the petitioner afresh and calculate

her marks properly. Her marks for educational qualification be

calculated on the basis of her performance in M.Sc. Respondents

would also see, if the petitioner is required to be awarded marks for

her experience.

Civil Writ Petition No. 8665 of 2008 4

Civil Writ Petition No. 338 of 2009:

The petitioner in Civil Writ Petition No. 338 of 2009 had to

his credit M.Sc degree in Mathematics and M.A in History. If M.Sc

degree in Mathematics is taken into consideration, he would be

entitled to get 17.19 marks whereas degree of M.A History has been

taken into consideration to award him less marks. For the same

reasons as aforementioned, the case of the petitioner in CWP NO.

338 is also required to be reconsidered by taking into consideration

his marks obtained in M.Sc. (Maths).

The writ petitions are, accordingly, disposed of with

direction to the respondents to reconsider and recalculate the merit

of the petitioners in these petitions as per the direction

aforementioned. The respondents shall then consider the claim of the

petitioners for appointment from the date the candidate lower in

merits than the petitioners were selected and appointed. In case, the

petitioners come within the zone of selection, they would be offered

appointments.

Let original record be returned by the Registry to the

State counsel on an proper application made.

July 17, 2009                                         ( RANJIT SINGH )
rts                                                        JUDGE