C.W.P No. 17257 of 1999 ::1::
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.W.P No. 17257 of 1999
Date of decision : February 19, 2009
Rajbir Singh,
...... Petitioner (s)
v.
State of Haryana and others,
...... Respondent(s)
***
CORAM : HON’BLE MR.JUSTICE AJAY TEWARI
***
Present : Mr. Pankaj Nanhera, Advocate
for the petitioner.
Mr. Harish Rathee, Sr. DAG Haryana
for the respondents.
***
1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest ?
***
AJAY TEWARI, J
This order may be read in consequence to the order dated
2.2.2009.
The only argument raised by counsel for the respondents is that
the State of Haryana has enacted the Haryana Civil Services (Executive
Branch) and Allied Services and other Services Common/Combined
Examination Act, 2002. Section 4 thereof is as follows :-
“4. (1) No appointment shall be made to any post or
service to which this Act applies beyond the number of
posts advertised.
C.W.P No. 17257 of 1999 ::2:: (2) Notwithstanding anything to the contrarycontained in any judgment, order, decree or decision of a
court of law, Act, rule, regulation or executive
instructions, no candidate, from the date of
commencement of this Act, shall, on the basis of his
merit, or placement in a Common/Combined
Examination, have right to seek appointment to Haryana
Civil Services (Executive Branch) and Allied Services or
Other Services beyond the number of advertised posts.
(3) The State Government shall not be competent to
offer appointment to a candidate, who is placed in the
waiting list or who claims himself to be in the waiting list
on the basis of Common/Combined Examination, for a
post for which his name was not recommended by the
Commission :
Provided that if a candidate has been appointed or
offered appointment over and above advertised
posts for any reason, the services of such candidate
shall be dispensed with. However, he shall be
entitled to be appointed to the service/post, if any,
for which his name was originally recommended
by the Commission :
Provided further that no recovery of higher salary,
emoluments or any other financial benefits drawn
by such candidate as a result of his appointment in
excess of the advertised posts, shall be made from
C.W.P No. 17257 of 1999 ::3::him but his pay shall be fixed in the scale of the
post to which he is found entitled for appointment
under this Act.
(4) The State Government may offer appointment to
the candidates to Haryana Civil Services (Executive
Branch) and Allied Services or Other Services, as the
case may be, to the extent of number of advertised posts
only. However, no candidate shall be offered
appointment even to the extent of number of advertised
posts, if his name is not recommended by the
Commission or if he does not fulfill the eligibility
condition laid down by the State Government for
appointment to that service/post by way of service rules,
regulations or executive instructions, as the case may
be.”
To counter this, learned counsel for the petitioner has argued
that the said Act was considered by the Hon’ble Supreme Court in the case
reported as Virender Singh Hooda and others vs State of Haryana and
another, 2005(1) SLR 10, wherein it was held as follows :-
“72. On the aforesaid analogy, I.A No.4 of 2004 in writ
petition no.215 of 2002 filed by Jagadish Sharma and
Mahavir Singh is allowed since the applicants are higher
in merit than Lalit Kumar and Virender Lather
aforenoted and also satisfy condition placed in Sandeep
Singh’s case by this Court. They are thus entitled to be
given similar treatment as Ajay Malik and Arvind
C.W.P No. 17257 of 1999 ::4::Malhan in view of peculiar facts of their case. In this
view, the direction of the High Court in judgment dated
3rd July, 2004 in CWP No.7281 of 2000 also does not call
for any interference.”
In the circumstances, this writ petition is allowed, in view of
the judgments of the Hon’ble Supreme Court in Virender Singh Hooda and
others’ case (supra) and Sandeep Singh’s case (supra). The respondents are
directed to give similar treatment to the petitioner as was granted to Ajay
Malik and Arvind Malhan, within three months from the receipt of a
certified copy of this order.
( AJAY TEWARI ) February 19, 2009. JUDGE `kk'