IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16021 of 2010(C)
1. ASHAMOL.R.S., T.C.8/1365 (2) EVRA-77,
... Petitioner
Vs
1. THE TAHSILDAR, TALUK OFFICE, FORT,
... Respondent
2. THE DISTRICT OFFICER,
3. THE SECRETARY, KERALA PUBLIC
4. THE CHIEF SECRETARY TO GOVERNMENT,
For Petitioner :SRI.V.SADASIVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 16021 OF 2010 (C)
=====================
Dated this the 25th day of May, 2010
J U D G M E N T
In response to the notification issued by the PSC, petitioner
applied for the post of Staff Nurse Grade II in Kozhikode District,
and she was called for an interview and for verification of
certificates. Among others, she was also required to produce non
creamy layer certificate. Petitioner submits that she applied for
the same, but however, the same was not issued by the
authorities for want of clarification from Government. As a result
thereof, she could not produce the certificates before 30/3/2007,
the date specified by the PSC. PSC proceeded with the
finalisation of the ranked list and published the ranked list on
21/8/07 without including the petitioner. Long thereafter, Ext.P8
non creamy layer certificate was obtained by the petitioner on
30/3/2010 and producing the same, she seeks a direction to the
PSC to include her in the ranked list.
2. In my view, the prayer cannot be granted. Admittedly,
the last date specified for production of non creamy layer
certificate was 30/3/2007. The ranked list was published on
WPC No. 16021/10
:2 :
21/8/07. The certificate was obtained by the petitioner only on
30/3/2010. With the help of the certificate thus obtained,
petitioner cannot seek inclusion of her name in the ranked list
that was published as early as on 21/8/07.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp