Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Priyanka Pathak vs State Of Uttarakhand And Others
2025 Latest Caselaw 2127 UK

Citation : 2025 Latest Caselaw 2127 UK
Judgement Date : 18 February, 2025

Uttarakhand High Court

Priyanka Pathak vs State Of Uttarakhand And Others on 18 February, 2025

Author: Rakesh Thapliyal
Bench: Rakesh Thapliyal
     IN THE HIGH COURT OF UTTARAKHAND AT
                    NAINITAL

             Writ Petition (SS) No. 160 of 2025


Priyanka Pathak                                    ...Petitioner

                              Vs.
State of Uttarakhand and Others                 ...Respondents


             Writ Petition (SS) No. 127 of 2025


Deepika Ramola                                      ...Petitioner

                           Vs.
Uttarakhand Subordinate Service Selection Commission
                                             ...Respondent

             Writ Petition (SS) No. 164 of 2025


Rahul Kumar and Others                             ...Petitioners

                              Vs.
State of Uttarakhand and Others                 ...Respondents
Presence:
1.    Mr. Vinay Kumar and Mr. Sandeep Tiwari, learned counsel for
the petitioners.
2.    Mr. Rajeev Singh Bisht, learned Additional C.S.C. with Mr.
Pradeep Hairiya, learned Standing Counsel for the State.



Hon'ble Rakesh Thapliyal, J. (Oral)

The petitioner participate in a selection process for appointment to the post of Assistant Teacher LT grade (Science), which is being conducted by respondent no. 5. The petitioner is raising an issue with regard to certain questions by submitting that the answer-sheet contains the wrong answer.

2. In many cases this court observed that the selection process are not being initiated in a proper manner and it is very strange that answer key giving incorrect answer and the same are

now being disputed by way of petition under Article 226 of the Constitution of India.

3. In many cases this court also observed that provisional merit list are being published by the selecting body in its website asking candidates for their objection and also asking the candidate to appear for document verification.

4. This court also observed earlier that once the requisition sent by the Government and received by the selecting body then selecting body if want to raise any objection on the requisition then the selecting body can seek clarification from the Government; however, once the selection is commenced by issuing advertisement then the selection should be proceeded strictly as per the requisition an no further query can be raised on requisition.

5. Further, after completion of selection process the selecting body should send the select list to the Government or the department concerned without publishing it in the website and if the Government/concerned department accept the select list then Government/concerned department can call the selected candidate to appear for document verification.

6. Prima-facie this court is of the view that the commission have no authority to go with document verification. Even under the Rules there is no such provision for publishing provisional list or merit list in its website.

7. Sometimes this court also observed in many cases that either the instruction issued by the Government/department concerned are being bypassed by the selecting body or some of the officials of the Government/concerned department are intervening in the selection process.

8. Any interference in the mid of the selection is wholly unwarranted in order to secure the secrecy and transparency in the selection.

9. Learned counsel for the petitioner placed before this court copy of Uttarakhand Act No. 20 of 2024 i.e. Uttarakhand Subordinate Service Selection Commission Act, 2014, wherein the procedure with regard to the Chairman of the selecting body is provided.

10. Learned counsel for the petitioner submits that under this Act no eligibility criteria has been prescribed.

11. In reference to this, learned counsel for the petitioner placed before this court a full bench decision of Punjab and Haryana High Court in the case of Salil Sabhlok vs. Union of India and Others decided on 17.08.2011 and the matter subsequently came up before the Hon'ble Apex Court also in the case of State of Punjab vs. Salil Sabhlok and Others 2013(5) SCC page 1.

12. Let the respondents particularly the State may go through with these judgments and file their response.

13. Apart from this, since the petitioner is disputing the answer-sheet of the selecting body and in such an eventuality let the Government may depute some experts to examine the answer-sheet and submit their response in this regard.

14. Put up this matter on 03.03.2025.

.

(Rakesh Thapliyal, J.) 18.02.2025 PR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter