High Court Punjab-Haryana High Court

Silak Ram And Others vs State Of Haryana And Others on 16 March, 2009

Punjab-Haryana High Court
Silak Ram And Others vs State Of Haryana And Others on 16 March, 2009
LPA No.150 of 2009                    1



IN THE HIGH COURTOF PUNJAB AND HARYANA, CHANDIGARH.

                                             LPA No.150 of 2009 in
                                             CWP No. 1820 of 2009
                                             Date of decision:16.3.2009

Silak Ram and others                         ...Appellants.

                        vs.
State of Haryana and others
                                           ..Respondents.


CORAM:      HON'BLE MR.JUSTICE J.S.KHEHAR.
            HON'BLE MR.JUSTICE NAWAB SINGH.
                             ---
Present:    Mr.Kartar Singh Malik, Advocate, for the appellants.

                         --
J.S.KHEHAR,J. (Oral)

Through the instant appeal the appellants have impugned

initiation of the process of selection at the hands of the respondents to the

Haryana Civil Services Examination. The claim of the appellants in the writ

petition which has been declined by a learned single bench of this Court

pertains to requiring the respondents to pose questions in Hindi rather than

English.

The solitary contention advanced by the learned counsel for the

appellants is based on the averments made in paragraph 4 of the writ

petition. Paragraph 4 of the writ petition is being extracted hereunder:-

“That the respondents wrongly shall be set the Literature paper
in English only but in all the Haryana State Hindi is a
compulsory subject and it is the national language of the India,
it is mother tongue of the State of Haryana and petitioner read
all the subject upto matric in Hindi Language and in Haryana
State all the Govt. schools upto the matric teaches Hindi in all
the Literature and the action of the respondents is totally
against the interest of the petitioners and against the student of
LPA No.150 of 2009 2

the state and in the State of Haryana only about 5-10% student
do his study upto matric from English Medium”.

It is the vehement contention of the learned counsel for the appellants, that

the appellants were domiciles of Haryana, and had qualified their

matriculation examination by taking their examination in the language of

Hindi. Hindi being their mother tongue, as also the national language of this

country, the question papers of the optional subjects, as well as, general

papers should be set in Hindi, so as to enable the appellants to respond to

them effectively. On account of the fact that question papers are set in the

English language, it is submitted, that the appellants being not conversant

with the technical words in the English language cannot answer the question

papers effectively.

We have considered the solitary contention advanced by the

learned counsel for the appellants. The learned Single Judge while

disposing of CWP No. 1820 of 2009 vide order dated 5.2.2009, had clearly

noticed, that the eligibility condition for taking Haryana Civil Services

Examination is graduation, and as such, merely on account of the fact that

the appellants had answered their questions upto matriculation in Hindi,

would not justify a claim, that the question papers should be set in English.

It is also clear that all the appellants were sufficiently acquainted with the

English language, so as to enable them to understand the questions posed

in the Haryana Civil Services Examination. In this behalf, the learned

Single Judge while disposing of CWP No.1820 of 2009 had expressly

noticed, that the first petitioner i.e., the appellant No.1, had acquired the

qualification M.Phil in Philosophy, the 2nd petitioner, i.e., appellant No.2

possessed a of Master’s degree in Philosophy, and the third petitioner i.e.,
LPA No.150 of 2009 3

appellant No.3, possessed a Doctoral degree in Philosophy, it was

accordingly concluded, that the appellants were well versed with the

knowledge of English language, so as to understand the questions posed to

them in the Haryana Civil Services Examination, as the appellants had

pursued their academic career after qualifying the matriculation

examination in English. We find no infirmity in the aforesaid conclusion.

No other contention has been advanced by the learned counsel for the

appellants.

For the reasons recorded hereinabove, we find no merit in the

instant appeal, and the same is accordingly dismissed.

( J.S.Khehar)
Judge

(Nawab Singh )
Judge
March 16, 2009
rk