IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21283 of 2008(H)
1. ROJEN.Y., S/O.YESUDASAN,
... Petitioner
Vs
1. THE SECRETARY, KPSC, THIRUVANANTHAPURAM
... Respondent
2. THE DISTRICT OFFICER, KPSC, PALAKKAD.
3. THE VILLAGE OFFICER, VILLAGE OFFICE
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/09/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) Nos. 21283, 24823, 25761,
26081 & 26100 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 4th September, 2008.
J U D G M E N T
The petitioners in these writ petitions claim community status as
Christian Parava (scheduled caste converts to Christianity) for the
purpose of inclusion in select list prepared and to be prepared by
the Public Service Commission . The petitioners rely on evidence
such as their SSLC certificate in which they are shown as Christian
Parava. According to the petitioners, therefore, the petitioners are
entitled to be considered as Schedule Caste converted Christian who
are considered as ‘Other Christians’ for the purpose of inclusion in
rank lists prepared and to be prepared by the Public Service
Commission. However, the question as to whether in the Kollam area,
there are persons entitled to be considered as Christian Parava, was
considered by a Division Bench of this Court in Rajan v. State of
Kerala, 2007(1) KLT 730, wherein such claims were negatived by the
Division Bench. The Division Bench has held that they are entitled to
benefits only as Latin Catholics. That being so, the petitioners can
only claim the benefit as Latin Catholics.
In the above circumstances, these writ petitions are disposed of
with a direction to the Public Service Commission to treat the
petitioners as belonging to Latin Catholic community and consider
their claims for inclusion in the rank lists prepared or to be pared by
the Public Service Commission, provided they comply with all other
formalities prescribed for the same. In respect of rank list in
W.P.C. Nos. 21283/08 etc. -: 2 :-
operation, such consideration shall be without affecting any of the
candidates already advised.
S. Siri Jagan, Judge.
Tds/