CWP No. 15817 of 2006 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 15817 of 2006
Date of decision: November 10, 2008
Satnam Singh and others --- Petitioners
Versus
State of Punjab and others ---- Respondents
CORAM: Hon’ble Mr. Justice Ashutosh Mohunta
Hon’ble Mr. Justice Rajan Gupta
Present: Mr. AS Ghuman, Advocate, for the petitioners.
Mr. BS Chahal, DAG. Punjab.
Ashutosh Mohunta, J (Oral).
Petitioners pray for quashing the selection of ETT
teachers made by the State Government Selection Committee.
In pursuance to the advertisement dated 27-5-2006
Annexure P1, the petitioners applied for the post of ETT teachers.
Recruitments to the aforesaid posts were made on 16-9-2006.
Grievance of the petitioners is that due to politically
motivated reasons, they were not being recruited to the said posts.
Reply has been filed on behalf of the respondents,
wherein it has been averred that none of the petitioners possessed
the requisite qualification as they have completed only one year of
their ETT and have not passed the complete degree as required
udner Rule 10 of the Punjab Panchayati Raj Primary Teachers
( Recruitment & Conditions of Service) Rules, 2006.
Apart from the above, it has been averred in the reply
CWP No. 15817 of 2006 2
that the entire process of selection has already been completed and
appointment letters have been issued to all the selected candidates
and the candidates who have joined their posts, have not been
impleaded as parties in the present writ petition.
In view of the above, the present writ petitionis dismissed
being devoid of any merit.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
November 10, 2008
`ask’