2001 INSC 0812 SUPREME COURT OF INDIA Joginder Singh Vs. Roshan Lal C.A.No.7174 of 2001 (B. N. Kirpal and Ashok Bhan JJ.) 12.10.2001 ORDER 1. The Text below is only a summarized version of the order pronounced 2. High Court quashed selection of learner bookbinder which had been conducted by a duly appointed Selection Committee on ground that process of selection was farce and fair chances was never given to candidates to show their worth. Supreme Court held that High Court in exercise of jurisdiction under Artic 226 cannot act as Appellate Authority over decision of Selection Committee when Committee had been properly constituted, post advertised, selection process followed and there was no allegation of mala fides or bias against any member of Selection Committee. 1 SpotLaw