High Court Kerala High Court

Bijoy T.S. Tharayil … vs The State Of Kerala on 29 September, 2008

Kerala High Court
Bijoy T.S. Tharayil … vs The State Of Kerala on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1967 of 2008()


1. BIJOY T.S. THARAYIL (PAZHAYATTIL)
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION,

3. THE DISTRICT OFFICER, ERNAKULAM

4. THE DIRECTOR, INSTITUTE OF HIMAN,

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :29/09/2008

 O R D E R

J.B. Koshy & K.P. Balachandran, JJ.

————————————–
W.A. No. 1967 of 2008

—————————————
Dated this the 29th day of September, 2008

Judgment

Koshy,J.

Appellant applied for the post of Lower Division Typist in

pursuance of the notification issued by the Public Service

Commission on 31.10.2005. One of the qualification prescribed was

that the candidates should possess certificate in Kerala Government

Technical Examination (KGTE) in computer word processing or its

equivalent qualification. Equivalent qualification was also

prescribed by the PSC as provided under rule 13 (b) of the Kerala

State and Subordinate Services Rules, 1958. The course conducted

by the Institute of Human Resources Development (IHRD) was

treated as equivalent qualification provided the course is of three

months’ duration. The appellant produced Ext.P7 certificate to show

that he passed a short-term practical course in the Institute in

Computer Word Processing from 13.8.1992 to 9.10.1999. Apart from

that, he studied only as part-time course. It had only two months’

duration and not three months’ duration. According to the

petitioner, the number of hours has to be looked into, but, it is only

W.A.No.1967/2008 2

a two months’ part-time course. It is not considered as equivalent

by the PSC with K.G.T.E. conducted by the Government. Therefore,

the learned single Judge rejected his case. We fully agree with the

above and the appeal is dismissed.

J.B.Koshy
Judge

K.P. Balachandran
Judge

vaa

W.A.No.1967/2008 3

J.B. KOSHY
AND
K.P.Balachandran,JJ.

————————————-

W.A. No.1967/2008

————————————-

Judgment

Date:29th September,2008