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 3, Cited by 0]

Punjab-Haryana High Court

Puneet Singh vs Union Of India And Others on 28 October, 2025

102        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH
                       ****
                                   CWP-26561-2025 (O&M)
                                   Date of Decision: 28.10.2025

PUNEET SINGH                                                  ....PETITIONER
                                 VERSUS
UNION OF INDIA AND OTHERS                               ....RESPONDENTS
CORAM:- HON'BLE MR. JUSTICE ASHWANI KUMAR MISHRA
        HON'BLE MR. JUSTICE ROHIT KAPOOR

Present:      Mr. J. S. Virk, Advocate
              for the petitioner.

              Ms. Gurmeet Kaur Gill, Senior Panel Counsel
              for respondent No.1-Union of India.

              Mr. T. P. S. Walia, Addl. AG, Punjab
              for respondent No.2.

              Mr. Pritpal Singh Nijjar, Additional Standing Counsel and
              Mr. Himanshu Malik, Junior Panel Counsel
              for respondent No.3-U.T, Chandigarh.

              Mr. Akshay Kumar Goel, Advocate
              for respondent No.4.
              ****

ASHWANI KUMAR MISHRA, J. (ORAL)

1. Mr. J. S. Virk, learned counsel entered appearance on behalf of the petitioner and has filed power of attorney, the same is taken on record.

2. This writ petition has been filed with a prayer to command the respondents to provide 10% reservation to Economically Weaker Sections ("EWS") in admission to LL.B. 3-Year Course for the Academic Session 2025-2026 in the Department of Laws, Panjab University, Chandigarh.

3. Learned counsel for the petitioner contends that in view of 1 of 3 ::: Downloaded on - 12-11-2025 11:19:35 ::: CWP-26561-2025 (O&M) 2 the 103rd Constitutional Amendment Act, 2019 the 10% reservation for EWS ought to be given effect to, by the respondent-University, and the failure of the respondent-University to do so would require this Court to issue a writ of mandamus for implementing the provision relating to reservation for EWS.

4. Cognizance was taken in the writ petition and reply has been invited from the respondents.

5. The State of Punjab has filed its reply in which it is stated that the amendment introduced by 103rd Constitutional Amendment Act, 2019 merely enables the State to make provision for reservation for EWS. The State of Punjab has taken a conscious decision not to implement reservation for EWS in the educational institutions. Further stand of the respondent-State is that no mandamus can be issued for such purposes inasmuch as the decision of the State, not to implement the provision for EWS reservation, remains in the realm of policy of the State which cannot be interfered with in the facts of this case. Reliance is placed upon a Division Bench judgment of this Court in Vyom Yadav v. Union of India and others, CWP-16520-2023. The judgment in Vyom Yadav (supra) has been followed in subsequent judgment of the Court in Komalpreet Kaur Dhillon v. Union of India and others, CWP-3200- 2025 against which a Special Leave to Appeal preferred before the Supreme Court being SLP (C) No.21354-2025 has also been dismissed on merits. It is submitted that the principles of merger would apply and once the issue has been settled with the dismissal of the Special Leave to Appeal by the Supreme Court, this Court would not be justified in issuing 2 of 3 ::: Downloaded on - 12-11-2025 11:19:35 ::: CWP-26561-2025 (O&M) 3 any directions as is prayed for.

6. Learned counsel for the petitioner submits that the judgment in Vyom Yadav (supra) has not taken note of Section 72 of the Punjab Reorganization Act, 1966 (for short, 'Act of 1966').

7. We are not impressed by the argument so advanced on behalf of the petitioner inasmuch as the import of the provisions of the Act of 1966 has been dealt with specifically in paragraph No.10 of the judgment in Vyom Yadav (supra). The Co-ordinate Bench has otherwise refused to issue a writ of mandamus on the ground that State is well within its right to implement EWS reservation in educational institutions or not. The decision taken, not to implement EWS reservation in educational institutions is a part of policy of the State, which requires no interference. That being the case, we do not find any justification for this Court to take any different view once the controversy stands settled up to the Supreme Court.

8. The present writ petition is accordingly dismissed.

9. Pending application(s), if any, also stand(s) disposed of.

[ASHWANI KUMAR MISHRA] JUDGE [ROHIT KAPOOR] JUDGE OCTOBER 28, 2025 Rahul Joshi

1. Whether Speaking/reasoned Yes/No

2. Whether Reportable Yes/No 3 of 3 ::: Downloaded on - 12-11-2025 11:19:35 :::