Punjab-Haryana High Court
Jasbir Singh vs State Of Punjab & Others on 16 May, 2012
Author: Hemant Gupta
Bench: Hemant Gupta, A.N. Jindal
Civil Writ Petition No.8762 of 2012 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.8762 of 2012
Date of decision:- 16.05.2012
Jasbir Singh ....Petitioner
Vs.
State of Punjab & others ....Respondents
CORAM: HON'BLE MR. JUSTICE HEMANT GUPTA
HON'BLE MR. JUSTICE A.N. JINDAL
Present: Mr. S.K.Sharma, Advocate,
for the petitioner.
HEMANT GUPTA, J.
The petitioner applied for one of the post out of 21 posts of PCS (Judicial Branch) advertised by Punjab Public Service Commission vide advertisement published in English 'The Tribune' on 30.06.2001. Out of such 21 posts, 02 posts were meant for Backward Classes, Punjab i.e. the category against which the petitioner was a candidate.
The petitioner appeared in the written test and obtained 480 marks and 16 marks in the viva voce test. As per Annexure P-3, the Punjab Public Service Commission recommended the names of the candidates for appointment in order of merit on 21.11.2001. Names of Avtar Singh Barda and Harpreet Singh, having obtained 563.50 and 524.50 marks respectively were recommended as a Backward Class, Punjab, as against the petitioner, who has obtained 496 marks.
Civil Writ Petition No.8762 of 2012 2
The appointment of all the candidates was cancelled on 27.09.2002 as tainted appointments as a consequence of Sidhu Scam. A Full Bench of this Court in CWP No.1626 of 2003 and other connected writ petitions in respect of the candidates belonging to batch of 1998, 1999, 2000 & 2001 and that of Harpreet Singh-respondent No.4 has allowed the writ petitions and the order dated 27.09.2002 was set aside. The Special Leave Petition against the said order was also dismissed.
The grievance of the petitioner is two-fold, firstly, that Avtar Singh Barda, one of the Backward Class-Punjab candidate, who was recommended for appointment in the year 2001 has again appeared in the competitive test in the year 2004 and has been selected, therefore, the vacancy which was filled up by his appointment stands vacated and is available for appointment and against such vacancy, the petitioner is entitled to be appointed; and secondly, that the marks in the viva voce have not been given with any rationale and objective criteria and, therefore, marks allocated by the Interview Committee are not proper and thus, the selection based upon such marking is not justified. The petitioner has also made reference to some other orders passed by this Court in the subsequent selection processes.
Learned counsel for the petitioner has vehemently relied upon a judgment of Hon'ble Supreme Court in Bhanu Pratap Vs. State of Haryana & others AIR 2011 SC 3272, wherein the viva voce test in respect of appointment of Judicial Service in the State of Haryana was subject matter of challenge. In the aforesaid case, the marking of viva voce test was divided into four heads, whereas there is no such division in respect Civil Writ Petition No.8762 of 2012 3 of selection in question. The said process of marking in respect of another selection will not render the grading in the marks by the Selection Committee in the present selection process. The petitioner has not disputed the grading in the Vivo voce in the last 11 years. The invocation of the jurisdiction of this Court at this time to claim appointment against the selection conducted in the year 2001 suffers from gross delay and laches. Such challenge is also not maintainable for the reason that grading by the Selection Committee in the viva voce per se cannot be disputed in the writ jurisdiction.
Avtar Singh Barda was recommended for appointment in the year 2001. After the appointment was cancelled on 27.09.2002, he has again appeared in the examination and being successful has joined in the year 2004. The resultant vacancy is not available to be filled up from amongst the candidates, whose names were not recommended in the year 2001 for the simple reason that in the subsequent advertisements, the said vacancy has been taken into consideration. It is so apparent from the judgment of this Court in CWP No.17496 of 2010 titled "Gagandeep Singh Garg & another Vs. State of Punjab & others" decided on 02.04.2012, wherein the issue of backlog vacancies meant for the Backward Classes was discussed in the light of the Punjab Scheduled Castes and Backward Classes (Reservation in Services) Act, 2006.
The orders passed in the subsequent selection processes will not be of help to the petitioner, as the petitioner was lower in merit in the category of Backward Classes-Punjab and his name was not recommended for appointment. The petitioner cannot seek right of appointment at this Civil Writ Petition No.8762 of 2012 4 stage after more than 10 years of the selection process coming to end.
Consequently, we do not find any merit in the present writ petition. The same is accordingly dismissed.
(HEMANT GUPTA)
JUDGE
16.05.2012 (A.N. JINDAL)
Vimal JUDGE