IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25696 of 2009(F)
1. KEERTHI.A, KEERTHI (H), PERUVAYAL P.O.,
... Petitioner
Vs
1. KERALA STATE PUBLIC SERVICE COMMISSION
... Respondent
2. THE DISTRICT PUBLIC SERVICE COMMISSION
For Petitioner :SRI.C.HARIKUMAR
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/02/2011
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
W.P.(C)No.25696 Of 2009
-----------------------------------------------------
DATED THIS THE 4th DAY OF FEBRUARY, 2011
J U D G M E N T
The issue raised in this Writ Petition is covered against the
petitioner in the light of the judgment in Writ Appeal
No.348/2010.
2. The application filed by the petitioner was rejected for
failure to enter the correct category code number in the computer
data sheet of the application. The application was to the post of
LPSA in Malappuram District.
3. In Writ Appeal No.348/2010 and in Writ Appeal
No.1236/2010 the very same issue was considered. This Court
took the view that if the application does not mention the correct
category number, it is a defective application and if the
Commission decides to reject the same, it cannot be said to be
ultra vires or unauthorised.
Therefore the Writ Petition do not deserve any merit and
the same is dismissed.
Sd/-(T.R.RAMACHANDRAN NAIR, JUDGE)
dsn
True copy
P.A.to Judge