High Court Punjab-Haryana High Court

Vivek Kumar @ Vivek Hooda vs State Of Haryana And Others on 18 November, 2009

Punjab-Haryana High Court
Vivek Kumar @ Vivek Hooda vs State Of Haryana And Others on 18 November, 2009
C.W.P. No.5608 of 2008                 -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                                C.W.P. No.5608 of 2008

                                Date of decision : 18.11.2009


Vivek Kumar @ Vivek Hooda
                                          ....Petitioner through
                                              Mr.Madan Pal,
                                              Advocate
             Versus


State of Haryana and others

                                        ... Respondents No.1 and 3
                                           through Ms.Kirti Singh,
                                           A.A.G. Haryana

                                             Respondent No.2 through
                                             Mr.Sardevinder Singh,
                                             Advocate

                                             Respondents No.4 and 5
                                             through Mr.Ravinder
                                             Malik, Advocate

                                             Respondent No.6 through
                                             Mr.K.K.Saini, Advocate

                                             Respondent No.7 through
                                             Mr.Atul Kaushik,
                                             Advocate


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

1. Whether Reporters of Local Newspapers 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?

MAHESH GROVER, J.(Oral)

This petition has been preferred by the petitioner invoking
C.W.P. No.5608 of 2008 -2-

the jurisdiction of this court under Articles 226/227 of the

Constitution of India praying for issuance of a writ in the nature of

certiorari for quashing the impugned action vide which the petitioner

had been denied the appointment for the post of Field Inspector

(Store) in Haryana State Co-operative Supply and Marketing

Federation Limited.

The State of Haryana had advertised some posts vide

Advertisement No.3/2007 which were published on 22.3.2007

indicating that the last date for applying for the posts mentioned

therein was 23.4.2007. The petitioner, who was a desirous candidate

for being considered against category No.5 i.e. Field Inspector (Store)

under the general category applied for the same being eligible in all

respects. He was called for the interview vide letter dated 10.9.2007

and he appeared for the same on 27.9.2007. The interview was

conducted by the committee constituted by the Haryana Staff

Selection Commission. The result for various posts was declared on

7.11.2007 and the same was also published in vernacular newspapers.

The candidate who was last selected for the post had secured 45.88

marks as per the information set out in the notice board and other

papers. Since the petitioner was not satisfied he applied for some

information about his marks and a letter was issued to him indicating

that he has obtained 47.25 marks out of a total of 75. The petitioner,

therefore, gathered a legitimate impression that he having secured

47.25 marks was higher in merit than the candidate last selected who

had obtained 45.88 marks. He then requested the respondents to grant

him the appointment as he was higher in merit. The respondents,
C.W.P. No.5608 of 2008 -3-

however, did not respond to the request of the petitioner which

forced him to come to this court with the aforesaid grievance.

Written statement was filed and record was also

submitted.

Learned counsel for respondents No.1 and 3 submitted

that as per the original record it transpired that the petitioner had

obtained 43.25 marks and that the intimation regarding having

obtained 47.25 marks was erroneously sent to him.

The court has perused the record which has been

produced in a sealed cover before it and on perusal of the same it

transpires that the contention of the learned counsel for the petitioner

is incorrect. The petitioner having Roll No.00427 had secured 43.25

marks while the person who was last selected had 45.88 marks. Thus

there seems to be no ambiguity in the record as it does not show any

traces of tampering or interpolation. The record has also been shown

to the learned counsel for the petitioner who is satisfied with the

same.

In this view of the matter, the apprehension of the

petitioner that there was some bungling in the selection process, is

apparently misplaced. Since whole of his grievance which was based

purely on aforesaid submissions is belied by the record, there is no

reason to grant the prayer which has been made in the petition. The

petition is, therefore, dismissed being without any merit leaving the

parties to bear their own costs.

C.W.P. No.5608 of 2008 -4-

The record which has been submitted to this court has

been returned to the counsel for respondents No.1 and 3.

18.11.2009                                (MAHESH GROVER)
                                              JUDGE
dss