High Court Kerala High Court

Praveen.A vs High Court Of Keralal Rep.By … on 6 January, 2010

Kerala High Court
Praveen.A vs High Court Of Keralal Rep.By … on 6 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 372 of 2010(R)


1. PRAVEEN.A,AGED 41,S/O.LATE ACHUTHAN,
                      ...  Petitioner

                        Vs



1. HIGH COURT OF KERALAL REP.BY REGISTRAR,
                       ...       Respondent

2. THE SECRETARY,MUNSIFF-MAGISTRATE

3. STATE OF KERALA TO BE REP.BY SECRETARY,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :06/01/2010

 O R D E R
                      K.SURENDRA MOHAN, J
                      ...........................................
                     WP(C).NO.372                   OF 2010
                      ............................................
        DATED THIS THE 6TH DAY OF JANUARY, 2010

                                 JUDGMENT

The petitioner was an applicant for selection and appointment to

the post of Munsiff-Magistrate in Kerala Judicial Service. He belongs

to the OBC category. He is also a physically handicapped person, who

has allegedly suffered 40% disability by losing a portion of his leg in a

motor accident. His complaint is against the rejection of his application

on the ground that he was over-aged. He is a person aged 41 years at

present.

2. The counsel for the petitioner relies on clause(4) of Ext.P2

notification. A note appended to the said clause provides that the upper

age limit shall be raised by five years in the case of candidates

belonging to any of the Scheduled Castes or adult members of such

castes and their children when such adult members are converted to

other religions, or Scheduled Tribes, and by three years in the case of

candidates belonging to any of the Other Backward Classes(OBC) and

physically handicapped candidates. For others, the upper age limit is

Wpc 372/2010 2

stipulated to be 35 years as on the first date of January, 2009.

According to the counsel for the petitioner, since the petitioner is a

person who is not only an OBC, but also a physically handicapped

person, he is entitled to relaxation of his age cumulatively on both the

counts, thus entitling him to an age relaxation for a period of six years.

The contention is opposed by the learned senior counsel who appears

for the respondent. According to him, the upper age limit is prescribed

to be 35 years, which could be relaxed in the case of Scheduled Castes

or Scheduled Tribe by a period of five years. In the case of persons

belonging to Other Backward Classes and physically handicapped

candidates, the age relaxation prescribed is limited to three years.

3. I have heard Adv.K.S.Madhusoodhanan, counsel for the

petitioner and Sri K.R.B.Kaimal, learned senior counsel for the

respondents.

4. Clause (4) of Ext.P2 notification prescribes the upper age limit

of candidates applying under the said notification as 35 years. The

same is permitted to be relaxed by a note appended to such clause. The

relaxation stipulated is by five years in the case of candidates belonging

to Scheduled Castes and Scheduled Tribe. In the case of persons

Wpc 372/2010 3

belonging to Other Backward Classes and physically handicapped

candidates, the relaxation is limited to three years. There is no

provision in the notification to cumulatively relax the age limit for a

period of six years, firstly on the ground that petitioner is a person

belonging to other backward classes and secondly on the ground that

he is a physically handicapped person. The counsel for the petitioner

placed strong reliance on Ext.P4 where relaxation upto ten years had

been granted to physically handicapped persons by the Staff Selection

Commission. It is pointed out that Government is also granting similar

relaxation of age. However, in the absence of any such relaxation

provided in Ext.P2, no such provision could be read into the said

notification. The upper age limit being 35 years, even on age limit

being relaxed by three years, the petitioner is over-aged. Therefore,

the rejection of his application is perfectly in order.

The writ petition fails. It is accordingly dismissed. No costs.

Issue copy urgently.

K.SURENDRA MOHAN, JUDGE

lgk