CWP No.19105 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.19105 of 2008
Date of decision: 17.11.2008
Tapinder Kaur & others ..Petitioners
Versus
State of Punjab & others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Balram, Singh, Advocate, for the petitioners.
Mr. B.S. Chahal, DAG, Punjab.
Ashutosh Mohunta, J. (oral)
The petitioners have prayed for setting-aside of the
appointment of candidates, who have been appointed as Social Studies
Masters/Mistresses (Ex-servicemen category) as they have secured less
marks than the petitioners in the aforementioned category.
The petitioners has averred that in pursuance to the
advertisement dated 27.10.2006, issued for appointment of 2614
Masters/Mistresses in different subjects, the petitioners applied for the
post of Social Studies Masters/Mistresses. Names of certain persons,
who were lower in merit than the petitioners, were included in the merit
list. The petitioners have prayed that as they have secured higher marks
than the candidates who have been appointed, therefore, their names
should have also been included in the select list of Social Studies
Masters/ Mistresses in the Ex-serviceman (Female Dependent) category.
Learned counsel for the respondents states that petitioner
No.2 Rajni Khosla has been selected as Social Studies Mistress on the
CWP No.19105 of 2008 2
basis of revised merit-list. He further submits that as far as petitioner
No.1 is concerned, she has secured 65.29% marks under the Ex-
servicemen (Female Dependent category) and petitioners No.3 and 4,
who belong to Ex-servicemen Dependent Male General category, are
not entitled to be selected for the posts of Social Studies Masters for the
reasons that all the 18 posts reserved for the said category have been
filled up and these petitioners were lower in merit than the candidates
appointed.
In view of the above, it is clear that the candidates, who
have been selected as Social Studies Masters/Mistresses have secured
more marks than petitioners No.3 & 4. Hence, the petitioners are not
entitled to be appointed as Social Studies Masters/Mistresses.
The writ petition is, accordingly, dismissed.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
November 17, 2008
‘rajpal’