CWP No.15988 of 2007 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.15988 of 2007
DATE OF DECISION: November 14, 2008
RUCHIKA AND OTHERS ...PETITIONERS
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. SURINDER GARG, ADVOCATE FOR THE PETITIONERS.
MR. B.S. CHAHAL, DAG, PUNJAB.
ASHUTOSH MOHUNTA, J.(ORAL)
The petitioners have prayed that directions be issued to the
respondents to issue appointment letters to them as Hindi Mistress in the
General Female category as they have been selected and their Merit Nos. are
114, 119 and 120, respectively.
The petitioners applied for the post of Hindi Mistress in
pursuance to the advertisement dated 27.10.2006. There were 250 seats
which were meant for female Hindi Mistress, out of which 125 posts were
meant for Female General Category. The petitioners have contended that as
their names figured at S.No.114, 119 and 120, respectively hence they are
entitled to be given appointment as Hindi Mistress.
Reply on behalf of respondents No.1 & 2 has been filed
wherein it has been averred that in the result there was a stipulation that if
any candidate has more merit than the last selected candidate of his/her
CWP No.15988 of 2007 -2-
category and has not been selected then said person could send E-mail
within 72 hours of the publication of the result. It has been averred that on
the basis of E-mails received, the claims of various candidates were
considered and the merit list (Annexure P-5) was revised. One Rekha Devi,
Registration No.T-21995 with merit 71.354 is the last selected candidate
and as petitioners No.2 & 3 are lower in merit than Rekha Devi, hence they
are not entitled to be considered for the post of Hindi Mistress. It has,
however, been stated by the counsel for the respondents that as far as
petitioner No.1 is concerned, she has been issued appointment letter as she
was higher in merit than the last selected candidate.
In view of the aforementioned facts, petitioners No.2 & 3 are
not entitled to be appointed as Hindi Mistress whereas, the writ petition has
already been rendered infructuous vide orders dated 26.9.2008, in respect of
petitioner No.1.
Writ petition dismissed qua petitioners No.2 & 3.
(ASHUTOSH MOHUNTA)
JUDGE
November 14, 2008 (RAJAN GUPTA)
Gulati JUDGE