High Court Kerala High Court

Padmini P.V. vs Mahatma Gandhi University on 30 November, 2009

Kerala High Court
Padmini P.V. vs Mahatma Gandhi University on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30886 of 2009(E)


1. PADMINI P.V.,LD TYPIST (TEMPORARY)
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY, KOTTAYAM
                       ...       Respondent

2. SCHOOL OF MEDICAL EDUCATION,

3. REGIONAL INSTITUTE OF MEDICAL

4. SHEENA T.A, BEENA COTTAGE, T.C.27/1639

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :SRI.V.A.MUHAMMED

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/11/2009

 O R D E R
                T.R RAMACHANDRAN NAIR,J.
                       -------------------------
                  W.P ( C) No.30886 of 2009
                       --------------------------
            Dated this the 30th November,2009

                         J U D G M E N T

Petitioner herein is working as L.D Typist on daily

wage basis in the office of the 3rd respondent. She joined

service as L.D Typist (temporary) in the office of the 2nd

respondent on 27.9.1997.

2. A notification was published in the year 1996 for

appointment to the post of L.D typist. A short list has

been published including 147 candidates. Petitioner is

seeking to quash Ext.P4 short list in the writ petition.

3. Mainly it is contended that most of the

candidates included in the list are ineligible and many of

them did not possess the requisite qualifications. Some of

them have not even appeared for the written examination.

Thus the contention appears to be that ineligible

candidates have been allowed to participate in the written

test and have been finally included in the short list. In

Ground E it is stated that the 1st respondent even included

those candidates who have not applied in response to the

notification apart from the absentees of examination.

W.P ( C) No.30886 of 2009
2

4. In the light of the above, one of the main prayers

sought for in the writ petition is to quash Ext.P4 shortlist

prepared based on the original notification of the year 1996.

5. First respondent has filed a counter affidavit in the

matter. It is explained in paragraph 4 that only eligible

candidates are included in the shortlist. No unqualified

candidates or persons who have not appeared for the written

test have been included in the shortlist. It is also pointed out

that the procedure followed is strictly in terms of the Mahatma

Gandhi University Statute 1997. Paragraph 5 of the counter

affidavit shows that petitioner had appeared for the written

test with Registration No.1368 and could not qualify for the

skill test.

6. Learned counsel for the petitioner further argued

that the entire selection process has to be declared as vitiated

as there is long delay in conducting the tests.

7. A reading of the averments in the writ petition and

the grounds contained therein show that only vague

allegations have been made by the petitioner. The contentions

are so generalised that this Court cannot act upon the same

for granting any relief. Even though the petitioner alleges

want of qualification on the part of many of the candidates no

W.P ( C) No.30886 of 2009
3

specific averment has been made in respect of any of the

candidates included among the 147 candidates in Ext.P4.

Even though it is alleged that many of the candidates have not

appeared for the written examination the details are not

forthcoming even in the writ petition or in the reply affidavit

filed by the petitioner.

8. Even though the petitioner has filed an I.A seeking

for a direction to call for further materials, this Court under

Article 226 of the Constitution of India cannot conduct a

probe into the matter without any factual foundation in the

writ petition. It was up to the petitioner to allege specifically

the details regarding want of qualification and other

deficiencies on the part of any of the candidates who have

been shortlisted in Ext.P4. The appointment is yet to be made

Therefore, the writ petition fails and the same is

dismissed. This will be without prejudice to the right of the

petitioner to move any other authorities, if so advised. Not

Costs.

T.R RAMACHANDRAN NAIR,
JUDGE
ma

W.P ( C) No.30886 of 2009
4

W.P ( C) No.30886 of 2009
5