High Court Punjab-Haryana High Court

Sukhjeet Kaur vs Municipal Corporation on 6 August, 2008

Punjab-Haryana High Court
Sukhjeet Kaur vs Municipal Corporation on 6 August, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.
                               Civil Writ Petition No.3102 of 2007

                                          Date of decision: 6.8.2008



Sukhjeet Kaur

                                                       -----Petitioner

                                 Vs.



     Municipal Corporation, Ludhiana and others


                                                    -----Respondents
CORAM:-      HON'BLE MR JUSTICE ADARSH KUMAR GOEL

             HON'BLE MR JUSTICE RAKESH KUMAR GARG



Present:    Mr. PS Dhaliwal, Advocate for the petitioner.

            Mr. Harsh Aggarwal, Advocate for respondent No.1.
            Mr. PS Khurana, Advocate for respondent No.4.



Adarsh Kumar Goel,J.

1. This petition seeks a direction to consider the petitioner

eligible for the post of Primary Teacher under The Punjab

Municipal Corporation Primary Teachers (Recruitment and

Conditions of Service) Rules, 2006 (hereinafter referred to as ‘the

Rules’).

2. Case of the petitioner is that vide notification dated

22.9.2006, Annexure P.9, Municipal Corporation, Ludhiana,
Civil Writ Petition No.3102 of 2007 2

respondent No.1 issued an advertisement for filling up 29 posts of

Primary teachers. Therein, prescribed educational qualification was

10+2, ETT and Punjabi upto Matric. The petitioner did not have

the ETT qualification and could not be considered as eligible.

3. Grievance of the petitioner is that under Rule 10(2) of

the Rules (set out in para 6 of the petition), it is mentioned that in

case of non-availability of ETT candidates, candidates having

BA/B.Sc/B.Com and B.Ed qualification will be considered for

appointment to the service. However, such candidates have to

undergo orientation training of six months within five years of

joining service. The petitioner possesses the said qualification but

in the advertisement, the said qualification has not been specified

even in case of non-availability of ETT candidates. Since ETT

candidates were not available and the post remained vacant, the

petitioner was not considered eligible even though the rules make

the petitioner eligible.

4. Learned counsel for respondent No.1 does not dispute

that one post remained vacant and as per rules, the petitioner was

eligible but as per notification, the eligibility was restricted only to

ETT candidates and in case of non-availability, the alternative

qualification specified in the rules was not mentioned in the

advertisement.

Civil Writ Petition No.3102 of 2007 3

5. In the reply, stand of respondent No.1 is that Selection

Committee decided the qualification and 11 candidates higher in

merit than the petitioner were available.

6. In view of undisputed position that under the rules, the

petitioner was eligible, if no other ETT candidate was available,

denial of the right to be treated as eligible on account of omission

in the advertisement, cannot be upheld. Availability of candidates

with higher merit can also not be a ground not to consider the

petitioner when other candidates have also not been considered.

7. Accordingly, we allow this petition and direct that the

petitioner be considered eligible for the vacant post alongwith

other similarly placed candidates and further action may be taken

in accordance with law.

                                         (Adarsh Kumar Goel)
                                                 Judge


August 6, 2008                           (Rakesh Kumar Garg)
'gs'                                             Judge