High Court Kerala High Court

Sajeesh K. vs Kerala Public Service Commission on 30 January, 2009

Kerala High Court
Sajeesh K. vs Kerala Public Service Commission on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1811 of 2009(N)


1. SAJEESH K., VIRUSSERIL,
                      ...  Petitioner

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. CHIEF ENGINEER

                For Petitioner  :SRI.JACOB P.ALEX

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

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

 Dated :30/01/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR, J
            --------------------------------------------------
                W.P.(C) NO: 1811 of 2009
            ---------------------------------------------------
           Dated this the 30th day of January, 2009

                             JUDGMENT

In this case, the application submitted by the petitioner for

selection to the post of Assistant Engineer (Mechanical) under

the Department of Irrigation stands rejected by the Kerala

Public Service Commission as per Ext.P4 for the reason that

there is difference in the signature in the application and the

one put at the time of interview.

2. The petitioner was assigned Registration No.100894 for

appearing in the written test on 6.1.2007. Ext.P2 is the

Admission Ticket and Ext.P3 is the interview card. The

interview was held on 6.8.2008. Apparently, the difference in

the signature of the petitioner seen in the application form and

the one obtained at the time of interview, was noticed and he

was directed to give an explanation in the matter.

3. According to the petitioner, there was a time gap about

two years between the date of submission of application and

interview. He had attributed one more reason; that he was

involved in an accident while playing cricket and had dislocation

in the middle finger(Right hand) and the alleged difference may

wpc:1811 of 2009
2

also be due to this fact. It is pointed out that at the relevant

time of the submission of application he was undergoing

treatment by Dr.Manoj V.V., Orthopdic Surgeon, Medical

College, Alappuzha. Ext.P4 is the ranked list published on

11.15.2008. His name was not included therein. Ext.P5 is the

representation submitted by the petitioner seeking for inclusion

in the ranked list and offering explanation regarding the

difference in the two signatures.

4. The first respondent has filed a counter affidavit. It is

pointed out that the petitioner was not included in the ranked

list for the above mentioned post as difference in signature was

noticed in the application and that subscribed by the candidate

during certificate verification and in other related documents.

Exts.R1(a) & R1(b) are the copies of application submitted by

the petitioner and the Identification Certificate, bearing the

signature respectively. Ext.R1(c) is the Circular issued

containing guidelines for the Commission to act in such cases. It

is pointed out that the petitioner had submitted an application

Ext.R1(d) explaining all facts regarding the difference in

signature in the application. Still, the Commission maintains

the stand that in view of the difference in signature in the

wpc:1811 of 2009
3

application, his application was rejected and his name was not

included in the ranked list, rightly.

5. In Ext.R1(c), the procedure prescribed shows that on

verification of the documents, if the Commission finds any

difference is there in the signature in the application, then a

statement in writing from the candidate has to be taken showing

the reasons for the difference. After examining it, if it could be

seen that the difference arose not due to any deliberate action,

the application can be accepted. If the Commission finds that

there is evidence to show that the applicant is not the person

who has subscribed the signature either in the application or in

the documents, the application could be rejected.

6. The learned counsel appearing for the petitioner

submitted that in the light of Exts.R1(c) and R1(d) the

explanation made by the petitioner ought to have been accepted

by the Commission. He has stated therein that the difference

occurred because of the lapse of time between the date of

submission of the application and the date on which the

certificate was verified.

7. I find force in the above argument raised by the learned

counsel appearing for the petitioner. When the candidate has

wpc:1811 of 2009
4

given due explanation, going by R1(c), it can be accepted unless

there is evidence on the contrary. There is nothing to show that

the difference arose due to any deliberate action. Therefore,

unless there are sufficient evidence before the Commission to

show that it is not the candidate who has subscribed signature

on the application and on the documents, Ext.R1(d) certificate

given by the candidate has to be accepted. In the absence of

any evidence contrary, the explanation has to be accepted.

Therefore, the rejection of the application of the petitioner

cannot be sustained. There will be a direction to the 1st

respondent Commission to include the name of the petitioner at

the appropriate place in the ranked list, if he is found otherwise

eligible and going by the results. In that process if it is found

that any candidate lower in the list has been already advised

and appointed, the rights of those candidates will not be affects

by this direction. The writ petition is allowed as above. No

costs.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps