High Court Punjab-Haryana High Court

Vijender Kumar vs State Of Haryana & Others on 13 July, 2011

Punjab-Haryana High Court
Vijender Kumar vs State Of Haryana & Others on 13 July, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.9228 of 2011

Vijender Kumar
                                                         ...Petitioner

                                 Versus

State of Haryana & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?


Present:    Mr.Jasbir Mor, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

The petitioner has relied upon a Detailed Marks Sheet
taken from the Internet to say that he was qualified before the cut off
date. Even if the cut off date is taken as 31.5.2010, then the
petitioner did not possess the degree. The petitioner is not in a
position to even show the degree. Detailed Marks Sheet is no
substitute for a degree. In addition, the petitioner also faces the
infirmity by acquiring this degree through Distance Mode of
Education from Sardarshahr. Whether such degree is recognised or
not is still being debated before this court. No case for interference in
exercise of writ jurisdiction is, therefore, made out.

Dismissed.

July 13, 2011                                     ( RANJIT SINGH )
ramesh                                                 JUDGE