High Court Punjab-Haryana High Court

Union Of India Through The Central … vs Bhanu Pratap Singh on 7 October, 2009

Punjab-Haryana High Court
Union Of India Through The Central … vs Bhanu Pratap Singh on 7 October, 2009
L.P.A. No. 990 of 2009 (O&M)                             (1)

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                     L.P.A. No. 990 of 2009 (O&M)

                                     DATE OF DECISION: 07.10.2009


Union of India through the Central Forensic       ..........Appellants
Science Laboratory & Anr.

                         Versus

Bhanu Pratap Singh                                ..........Respondent



CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
        HON'BLE MRS. JUSTICE DAYA CHAUDHARY



Present:-   Mrs. Geeta Singhwal, Advocate
            for the appellants.


                         ****


ORDER

1. This appeal has been preferred against order of learned Single

Judge directing the appellants to consider the case of the respondent for

the post of Senior Scientific Officer Grade II (Ballistic) in response to the

advertisement (Annexure P-1).

2. The respondent was working as Junior Scientific Officer

(Ballistic) in Central Forensic Science Laboratory. Post of Senior Scientific

Officer Grade II (Ballistic) was advertised. The respondent applied for the

same. He did not receive interview call though he was eligible. He filed

writ petition seeking direction for issuance of interview call letter. On

13.2.2009, while issuing notice, interim order was granted that the

respondent be considered in the interview process, provisionally.

3. The appellants contested the writ petition by submitting that

the respondent was not called for interview as his application was
L.P.A. No. 990 of 2009 (O&M) (2)

incomplete. He had left column No. 10 (B) in Part I of the application blank.

4. Learned Single Judge upheld the plea of the respondent that

the relevant information had been furnished against column 10 (A) and

thus keeping column10 (B) blank was of no consequence. Accordingly, the

result of provisional interview was ascertained. Since it was found that the

respondent had been duly selected, direction to consider the respondent

on merits was issued.

5. We have heard learned counsel for the appellant.

6. Only contention which has been put forward is that since the

application of the respondent was incomplete, he was not eligible to be

considered for the interview.

7. We are unable to accept this submission. Learned Single

Judge has recorded the following finding:-

“Under Column 10 (A), the petitioner has clearly

indicated that he possessed relevant experience for the

post although the number of years, months and days

was not given. On the second page of the form,

however, where detailed particulars were required to be

given in column 8, the details have been given which

indicates experience of more than 11 years. An

annexure detailing the experience was also appended

therewith. The petitioner is a technocrat being M.Sc. in

Physics and therefore, seems to have been filled in

column 10 (B) because all the relevant details were

given at page 2 in column 8 which requires the applicant

to give details of employment in chronologic order. Even

an annexure has been appended giving out the details

of experience gained by the petitioner.

Under the circumstances the respondents, on
L.P.A. No. 990 of 2009 (O&M) (3)

perusal of the form and accompanying material, could

not have concluded that the petitioner lacked

experience.”

8. Above finding has not been shown to be erroneous. Thus, the

contention raised is hyper-technical. No ground is made out to interfere

with the view taken by the learned Single Judge.

9. The appeal is dismissed.





                                              (ADARSH KUMAR GOEL)
                                                    JUDGE




October 07, 2009                              (DAYA CHAUDHARY)
pooja                                              JUDGE



Note:-Whether this case is to be referred to the Reporter …….Yes/No