High Court Punjab-Haryana High Court

Vanita Singla vs Hindustan Petroleum Corporation … on 23 November, 2009

Punjab-Haryana High Court
Vanita Singla vs Hindustan Petroleum Corporation … on 23 November, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                  Civil Writ Petition No.17878 of 2009
                 Date of decision: 23rd November, 2009


Vanita Singla
                                                              ... Petitioner
                                 Versus
Hindustan Petroleum Corporation Ltd. and others
                                                          ... Respondents


CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:    Mr. Parveen K. Kataria, Advocate for the petitioner.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present petition has been filed with a prayer that this Court

should quash the selection of respondent No.3, to whom LPG dealership

for Ludhiana has been allotted by the respondents No.1 and 2. As per the

averments made in the present petition, the successful candidate,

respondent No.3 was awarded 99 marks and petitioner was awarded 98

marks. Petitioner had approached the respondent by filing a representation

(Annexure P-5). The representation has been replied vide Annexure P-6.

They have stated that the Interview Panel had done the objective

assessment in the interview by asking the questions. The quality of

experience was also determined by Interview Panel and on the basis of

experience, petitioner was awarded 2 marks out of 4 marks, whereas the

successful candidate performed better in the interview. Hence the

allotment has been made to respondent No.3.

This Court cannot substitute its opinion regarding the

objective assessment of the Interview Panel. Performance of the
Civil Writ Petition No. 17878 of 2009 2

interviewee during the selection process cannot be assailed in writ

jurisdiction, especially when no malafide have been alleged.

Hence, there is no merit in the present writ petition and the

same is dismissed.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 23, 2009
rps