Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 27]

Supreme Court of India

State Of Punjab And Other vs Constable Subhash Chander And Others on 13 January, 1993

Equivalent citations: 1993 AIR 2321, 1994 SCC SUPL. (1) 465, AIR 1993 SUPREME COURT 2321, 1993 AIR SCW 2539, 1993 LAB. I. C. 1941, 1993 ( ) JT (SUPP) 447, 1994 (1) SCC(SUPP) 465, 1994 SCC (L&S) 481, (1993) 2 LABLJ 1074, (1993) 8 SERVLR 556, (1994) 26 ATC 751

Author: L.M. Sharma

Bench: L.M. Sharma, Yogeshwar Dayal, S.P Bharucha

           PETITIONER:
STATE  OF PUNJAB AND OTHER

	Vs.

RESPONDENT:
CONSTABLE SUBHASH CHANDER  AND	OTHERS

DATE OF JUDGMENT13/01/1993

BENCH:
SHARMA, L.M. (CJ)
BENCH:
SHARMA, L.M. (CJ)
YOGESHWAR DAYAL (J)
BHARUCHA S.P. (J)

CITATION:
 1993 AIR 2321		  1994 SCC  Supl.  (1) 465
 JT 1993  Supl.	   447


ACT:



HEADNOTE:



JUDGMENT:

ORDER

1. Heard learned counsel for the parties. Special leave is granted.

2. Respondent 1 was serving the appellant-State as a constable in the Police Department. He applied for the post of Assistant Sub-Inspector of Police in response to an advertisement issued in that regard. The respondent appeared at the written examination and viva-voce test held for selecting suitable candidates for appointment. He was, however, not selected and he filed a writ petition under Article 226 of the Constitution before the High Court, which was allowed by a perfunctory judgment which is quoted below in its entirety:

"After hearing the learned counsel for the parties and having gone through their pleadings, we find that the petitioner, who has got excellent career and has got good marks in the written test as well as interview and also possesses very good sports career, deserves to be selected on the post of Assistant Sub-Inspector of Police. In fact, the petitioner is already working as a constable in the Police Department, Punjab and is wholly suitable for the job.
Following the law laid down by the Hon'ble Supreme Court in Ashok alias Somanna Gowda v. State of Karnataka' Civil Appeal No. 4088 of 1991, we exercise our extraordinary jurisdiction under Article 226 of the Constitution of India and direct the State Government to consider the petitioner as duly selected for the post of ASI and appoint him on that post forthwith. In view of the necessary relief having been granted to the petitioner, we need not go into the further contentions raised by the petitioner and this will not serve as a precedent."

3.It appears that the High Court took upon itself the decision of the claim of the respondent to be appointed to the post and, while doing so, was greatly impressed by his service record as a constable and the marks obtained by him at the selection test, however it did not take into account the merits of the selected candidates and of other candidates who, although not selected for appointment, were more meritorious than the respondent.

4.Mrs Ramamurti, learned counsel for the respondent, contended that since the High Court has relied upon the decision in Ashok alias Somanna Gowda v. State of Kamataka1 it cannot be said that the High Court had failed to support its judgment by reasons. We are unable to agree. The reported case has been mentioned as a passing observation without any attempt to indicate the ratio which could be applied to the present case. We have examined the judgment in Somanna Gowda case1 and are of the view that the same is not at all applicable to the present case.

5.It has been stated in the special leave petition that the total marks obtained by the respondent at the test were 76.55 whereas the last candidate from the general category to be appointed as Assistant Sub-Inspector obtained 80.50 marks. The learned counsel for the appellant further stated that many 1 (1992) 1 SCC 28 467 other candidates, who failed to secure adequate marks for the purpose of selection, secured higher marks than the respondent and, since they have not been impleaded as parties in the writ petition, the writ petition is fit to be dismissed on that ground alone.

6.The High Court, having come to final decision in favour of the respondent without adverting to the merits of the other candidates, acted in error.

7.Learned counsel for the respondent attempted to support the case of the respondent on some other grounds which have not been mentioned by the High Court. We at this stage cannot go into such arguments. We are of the view that the writ petition must be reheard on merits by the High Court.

8.Accordingly, we set aside the impugned judgment and order, allow the appeal and remit the case to the High Court for fresh disposal in accordance with law. There will be no order as to the costs in this Court.