High Court Punjab-Haryana High Court

Smt Suman Dahiya vs Haryana Staff Selection … on 10 February, 2009

Punjab-Haryana High Court
Smt Suman Dahiya vs Haryana Staff Selection … on 10 February, 2009
C.W.P No. 1585 of 2009                                    ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                     C.W.P No. 1585 of 2009
                                     Date of decision : February 10, 2009

Smt Suman Dahiya

                                           ...... Petitioner (s)

                         v.

Haryana Staff Selection Commission, Panchkula
                                         ...... Respondent(s)

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Mukesh Kumar, Advocate
for the petitioner.

Mr.A.K.Gupta, Addl.A.G Haryana
for the respondent.

***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J (Oral)

On 31.1.2009, the following order was passed :-

” The petitioner had not concluded the course of

D.Ed. up to the last date prescribed viz. 21.08.2006.

Notwithstanding that fact she was not only interviewed

but was selected and appointed also. Now by the

impugned order her candidature has been cancelled on

the ground that she did not have the necessary

qualification on the last date. Mr.Yadav has argued that

because of the appointment the petitioner had not only

resigned from her earlier service as Guest Lecturer but
C.W.P No. 1585 of 2009 ::2::

she was also prevented from applying in response to a

subsequent advertisement No.4 of 2008 and so now the

petitioner has been left high and dry for no fault of hers.

In the circumstances the limited prayer that he has

made is that she should be permitted to apply in

response to the said advertisement No.4 of 2008 and her

candidature should be considered. I find this to be a fair

request.

Notice of motion.

Mr.Harish Rathee, Senior DAG, Haryana accepts

notice on behalf of the respondent.

Learned counsel for the petitioner undertakes to

supply two copies of the writ petition to the learned

Senior Deputy Advocate General, Haryana during the

course of the day who prays for some time to file reply.

Adjourned to 06.02.2009.”

In the written statement no ground has been mentioned to deny

the petitioner the limited relief which she is claiming now. In the

circumstances, this writ petition is allowed and the respondents are directed

to permit the petitioner to apply in response to advertisement No.4 of 2008

and if she applies against the said advertisement upto 17.2.2009, her

candidature will not be rejected on the ground of delay and she will be

considered for appointment as per her eligibility and suitability.

                                          ( AJAY TEWARI              )
February     10, 2009.                         JUDGE
`kk'
 C.W.P No. 1585 of 2009   ::3::