C.W.P. No.15276 of 2011 -1-
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.15276 of 2011
Date of Decision.29.08.2011
Varun Sharma, son of Sh. Suresh Kumar Sharma, resident of House
No.3364, Sector 23-D, Chandigarh and another
.....Petitioners
Versus
Haryana Public Service Commission, Bays 1-10, Block-B, Sector-4,
Panchkula through its Chairman
.....Respondent
Present: Mr. Rahul Sharma-I, Advocate
for the petitioners.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the
judgment ? No
2. To be referred to the Reporters or not ? No
3. Whether the judgment should be reported in the Digest? No
-.-
K. KANNAN J.(ORAL)
1. The petitioners want the postponement of the examination,
which is scheduled under the HCS (Judicial Branch) Preliminary
Examination, 2011 fixed for 04.09.2011. The contention is that on the
same day the examination is also set for the Himachal Pradesh
Administrative Service Combined Competitive (Preliminary) Examination
of 2010. The petitioners would state there are several candidates, who
would be applying for the same and there would be no other option for
them but to choose to appear in only one of them. The petitioners who
are two persons cannot seek for postponement merely because they
have applied for two competitive examinations which are going to be
held on the same day. There are bound to such clashes where several
examinations are held for various departments and it is impossible for
C.W.P. No.15276 of 2011 -2-
any one to run through a check and find that no other examination is set
for the same day. It shall be left to the petitioners to choose between
either one of them. There is no enforceable right for the petitioners to
seek for postponement.
2. The writ petition is dismissed.
(K. KANNAN)
JUDGE
August 29, 2011
Pankaj*