High Court Punjab-Haryana High Court

Sunita Devi vs State Of Punjab & Others on 29 October, 2009

Punjab-Haryana High Court
Sunita Devi vs State Of Punjab & Others on 29 October, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                               Civil Writ Petition No.21431 of 2008
                                     Date of Decision: October 29, 2009


Sunita Devi
                                                      .....PETITIONER(S)

                                   VERSUS


State of Punjab & Others
                                                     .....RESPONDENT(S)
                               .     .      .


CORAM:               HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -           Mr. J.S. Verka, Advocate, for the
                     petitioner.

                     Ms. Charu Tuli, Senior Deputy

Advocate General, Punjab, for the
respondents.

. . .

AJAI LAMBA, J (Oral)

This petition has been filed under

Article 226/227 of the Constitution of India

praying for issuance of a writ in the nature of

Mandamus directing the respondents to declare

name of the petitioner as included in the

selection list of candidates under backward class

category.

It has been pleaded that the

petitioner belongs to backward class category.

The respondents advertised 4000 posts of teachers

in various subjects vide Advertisement dated
CWP No.21431 of 2008 [2]

29.8.2007, on contract basis till 2011 on fixed

pay. 33 posts were to be filled for Hindi

mistresses from backward class.

It has been asserted that the

petitioner applied under general category as also

under backward class category. The claim of the

petitioner has been considered in the general

category whereunder however, the petitioner did

not come in merit whereas in backward class

category, the claim of the petitioner has not

been considered at all.

The issue that remains to be

addressed is whether the petitioner applied in

backward class category and the candidature of

the petitioner in that category was considered or

not?

In assertion of the fact that the

petitioner had applied in general category as

also in backward class category, learned counsel

has referred to Annexure P-10 and P-11 that are

two postal receipts indicating two set of

documents having been sent by speed post to the

respondents. On a specific query of the Court,

learned counsel for the petitioner has not been

able to satisfy the Court as to how two postal

receipts addressed to DPI (ODSC) Chandigarh would

be an evidence of the fact that the petitioner
CWP No.21431 of 2008 [3]

had applied under general category as also under

backward class category. The contention therefore

is rejected as no presumption is attracted that

would per se show application also under B.C.

category.

The other documents to which

reference has been made, are Annexure P-13 and

P-14.

Annexure P-13 reads as under:-

“Token No. M/280
Dated : 1.4.2008”

Annexure P-14 reads as under:-

“Token No : 70 (seventy)

Name : Sunita Devi
Father’s Name : Sh. Sudesh Kumar,
Date : 11.4.2008.”

Learned counsel for the petitioner

has not been able to substantiate the claim of

the petitioner as to how the documents extracted

above would indicate that the petitioner had

applied to compete in general category, as also

in backward class category. Learned counsel

further has not been able to explain the

relevance of tokens in the context of his claim

and issue raised before this Court.

In such circumstances, I am of the

considered opinion that documents Annexure P-13

and P-14 cannot be considered as evidence of the
CWP No.21431 of 2008 [4]

fact that the petitioner had applied under

backward class category also.

Learned counsel has laid stress on

Annexure P-15 to show that it is a Form filled by

the petitioner under backward class category as

is evident from first line of the document.

Learned counsel for the respondents

has produced the record in original.

Learned counsel for the respondents

has pointed out that Annexure P-15 is not an

application form. It is only a `check list’ of

the documents submitted by the petitioner.

Against category `BC’, the officials have made a

note in the following terms:- “not applied in backward

class category but in general under Registration. No.103676”.

Learned counsel for the respondents

has even produced the original application filed

by the petitioner. In column No.10, `general’ has

been entered against category under which the

petitioner applied. Registration Number at the

top of the form in red ink reads `F – 103676′.

On this third issue raised on

behalf of the petitioner, learned counsel for the

petitioner has not been able to satisfy the Court

as the document in original indicates that indeed

the petitioner not applied under backward class

category.

CWP No.21431 of 2008 [5]

Learned counsel for the petitioner

states that the persons who had checked the form

in the check list namely Nand Gopal and Paramjit

Singh were required to file specific affidavits

in regard to the claim of the petitioner.

Contention of learned counsel for

the petitioner is rejected out-right in so much

as original record has been produced which is

contrary to the stand of the petitioner.

Learned counsel for the respondents

has referred to Annexure R-2 filed alongwith

written statement, in which the petitioner has

addressed a letter dated 7.10.2008 to Chairman,

Departmental Selection Committee, Punjab, which

reads as under:-

“Respectfully, it is requested that I applied for
Hindi/ Female/ B.C. Category against 4000 B.Ed. teachers
posts advertised by your department. My Registration No.
Is F040-103676, as Sunita Devi D/o Sh. Sudesh Kumar.
On 11.4.08, Your office had called to Kapurthala for this
post, for Proforma Checking and Point Confirmation and I
was present. My all certificates were Checked and Merit
Point for Regd. No.F040103676 was confirmed to be
65.760 but even then my name is not at place in the list of
selected candidates.

Kindly enquire into the reason and give appropriate
direction. I am attaching copies of my certificates.”

It becomes evident that the

petitioner asserted her right to be considered

under backward class category, however, while

referring to Registration No.F040-103676. Perusal

of record in original indicates that Form Number
CWP No.21431 of 2008 [6]

103676 has been registered under general category

on the application of the petitioner that was

made for consideration under general category. In

Column No.10 of the Application Form, in the

category column, the petitioner has declared

`General’.

In this view of the matter, I am of

the considered opinion that the petitioner indeed

had applied only under general category. The

candidature of the petitioner was considered in

that category. The petitioner could not make it

in so much as merit points of last person

selected in general category are 67.705. Merit

points given to the petitioner, however, are

65.760.

The petition is totally frivolous

in so much as no relevant document has been

placed on record to indicate that the petitioner

indeed had applied under backward class category.

The documents on which reliance has been placed,

are dehors the issue raised in the petition.

The petition is without any merit

and is dismissed with costs Rs.7,000/-.


                                                        (AJAI LAMBA)
October 29, 2009                                           JUDGE
avin



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?
CWP No.21431 of 2008 [7]