Kerala High Court
S.Lekha vs State Of Kerala on 1 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31202 of 2007(M)
1. S.LEKHA
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.N.RAVIKUMARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/12/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).31202/2007
--------------------
Dated this the 1st day of December, 2007
JUDGMENT
Petitioner is an aspirant for the post of L.D.Typist for
the filling up of which PSC issued notification dated
31.12.2005. As it is evident from the notification which
was issued on 31.12.2005, the last date for receiving
application specified was on 31.1.2006. Going by Exts.P2
and P3 itself it is very clear that the petitioner got
qualified only after 28.2.2006.
2. If that be so, only after the last date for receiving
application, petitioner was qualified for the post. In my
view, for this reason, petitioner was not an eligible
candidate at the time of notification, to apply for the
above mentioned post.
Writ petition fails and the same is dismissed.
ANTONY DOMINIC
Judge
mrcs