High Court Kerala High Court

Nineesha Nirmalan vs State Of Kerala on 6 April, 2009

Kerala High Court
Nineesha Nirmalan vs State Of Kerala on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8594 of 2009(T)


1. NINEESHA NIRMALAN, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY, KERALA PUBLIC SERVICE

                For Petitioner  :SRI.K.RAVIKUMAR

                For Respondent  : No Appearance

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

 Dated :06/04/2009

 O R D E R
                 T.R.RAMACHANDRAN NAIR, J
             --------------------------------------------------
                     W.P.(C) No. 8594 of 2009
             ---------------------------------------------------
              Dated this the 6th day of April, 2009

                              JUDGMENT

The petitioner is an applicant to the post of Medical

Officer/Insurance Medical Officer (Homeo). She appeared for

the written test held on 6.10.2007 and again she was required to

appear for verifying the documents on 13.2.2009. She produced

all documents on that day. She acquired the qualification from a

University in Maharashtra. It is evidenced as Ext.P6. She was

originally having the registration with the Maharashtra Council

of Homeopathy under the Mumbai Hoemopathic Practioners

Act, 1959. It is evidenced as Ext.P3.

2. She secured registration in Kerala as per Registration

No.8392 dated 24.12.2008 issued under the Travancore Cochin

Medical Practioners Act, 1953. It is evidenced as Ext.P7. The

petitioner seeks for a direction to consider her candidature in

the light of the registration obtained as above.

3. In the counter affidavit filed by the respondents it is

pointed out that as per the Notification the last date for receipt

of the application was on 02.05.2007 which was extended to

9.05.2007 and one of the requirements is that the candidate

wpc/8594/2009
2

should have `A’ class Registration with the Registrar of Medical

Council, Kerala. Ext.P7 certificate does not satisfy the conditions

provided in the Notification. It is pointed out that unless the

candidate possess the said qualification as on the last date for

the receipt of application, the candidate will stand disqualified.

As per Ext.P7, the Registration was obtained by the petitioner

under the relevant Act only on 24.12.2008, which is much after

the last date for receipt of application i.e.9.5.2007.

4. Going by the settled legal positions declared by the

various decisions of this Court and Apex Court, a candidate

should possess the qualification as on the last date for receipt of

the application. The petitioner is not a duly qualified candidate

for the selection to the above post. In that view of the matter, the

petitioner is not entitled for the relief sought for in the Writ

Petition.

The Writ Petition is dismissed.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps