High Court Patna High Court - Orders

Rohan Rai vs The Life Insurance Corporation on 3 March, 2011

Patna High Court – Orders
Rohan Rai vs The Life Insurance Corporation on 3 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.3866 of 2011
                                    ROHAN RAI
                                        Versus
                THE LIFE INSURANCE CORPORATION OF INDIA & ORS
                                      -----------

2. 3.3.2011 Learned counsel for the petitioner submits

that in terms of the advertisement for the post of

Assistant Administrative Officer (Generalist) issued by

the Life Insurance Corporation of India, the selection

was to be made on the basis of over all performance in

written test and interview. It is submitted by learned

counsel that the petitioner obtained 97 marks in the

written test and 8 marks in the interview and would

have accordingly qualified for selection under the OBC

category but contrary to the advertisement a separate

qualifying marks for interview was fixed at 10 marks

and on the basis of the same the petitioner was

disqualified. It is urged by learned counsel that the said

action of the respondent-authorities is not only contrary

to the advertisement but an attempt to exclude

candidates by giving arbitrary marks in the interview

process.

Learned counsel for the LIC of India prays
2

for and is granted four weeks time for filing counter

affidavit in the matter.

Put up on 31st March, 2011 among zero

cases in the main list.

In the meantime, the respondent authorities

of the LIC of India are directed to keep one post under

the OBC category reserved for the petitioner.

S.Pandey                   ( Ramesh Kumar Datta, J.)