Allahabad High Court High Court

Smt. Kanti Devi vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Smt. Kanti Devi vs State Of U.P. & Others on 28 January, 2010
Court No. - 18

Case :- WRIT - A No. - 2043 of 2010

Petitioner :- Smt. Kanti Devi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Deepak K. Jaiswal,Siya Ram Verma
Respondent Counsel :- C.S.C.
 Hon'ble Sudhir Agarwal, J.

Heard Sri Deepak Kumar Jaiswal for the petitioner and learned Standing
Counsel for the respondents.

It is not in dispute that the Class IV post in question has been advertised
wherein the petitioner took the chance but has not been selected. It is
contended that no transparency has been observed by the selection committee
and selection proceedings are non speaking. The submission is thoroughly
misconceived. The selection for Class IV post having been made and having
not been shown to be perverse in any manner, I find no reason to interfere
with the same since this Court shall not sit in appeal over the wisdom of the
selection body unless the procedure followed by the selection committee is
shown to be illegal being contrary to some procedure prescribed in law.
Dismissed.

Dt. 28.1.2010
PS-2043/2010