High Court Kerala High Court

Anil Kumar.S. vs State Of Kerala on 20 August, 2009

Kerala High Court
Anil Kumar.S. vs State Of Kerala on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1929 of 2008(D)


1. ANIL KUMAR.S., L.D.TYPIST,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR, ARCHAEOLOGY DEPARTMENT,

3. KERALA PUBLIC SERVICE COMMISSION,

4. SRI.ABHILASH, CONFIDENTIAL ASSISTANT,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/08/2009

 O R D E R
                           P.N.RAVINDRAN, J.
                   -----------------------------
                       W.P(C) No.1929 of 2008-D
                  ------------------------------
               Dated this the 20th day of August, 2009.

                            J U D G M E N T

Heard Sri.Elvin Peter, the learned counsel appearing for the

petitioner, Sri.Antony Mukkath, the learned counsel appearing for

respondents 1 and 2, Sri.Alexander Thomas, the learned standing

counsel appearing for the Kerala Public Service Commission.

2. The petitioner who is presently working as LD Typist in the

Archeology Department, has filed this writ petition challenging Exts.P5

and P7 and seeking a direction to respondents 1 and 2 to fill up the post

of Confidential Assistant in the Archeology Department by direct

recruitment. The petitioner contends that though after the notification

inviting applications was published, he has acquired the qualifications for

promotion as Confidential Assistant and as qualified hands are now

available in the department, direct recruitment cannot be resorted to.

3. The issue raised by the petitioner is covered against him by

the decision of this Court in Jeevamol V. State of Kerala (2009(1) KLT

881). In that case a similar claim was repelled by this Court. It was held

that once a vacancy is reported to Kerala Public Service Commission, it

cannot be filled up by promoting an in-service candidate who becomes

qualified or is appointed thereafter. In the instant case, the vacancy was

W.P(C) No.1929 of 2008-D 2

reported to the Commission on 31.1.2004. The vacancy arose on

18.6.2003. At that point of time the petitioner was not qualified. The

petitioner entered service only on 17.3.2004. Therefore, applying the

principle laid down by this Court in Jeevamol V. State of Kerala (supra),

the petitioner’s request cannot be entertained.

In the result, the writ petition fails and is accordingly dismissed.

Sd/-

P.N.RAVINDRAN
JUDGE

//True Copy//

PA to Judge
ab