IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1619 of 2010()
1. ABDUL JALEEL.P., PULPARAMBIL,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.VAKKOM N.VIJAYAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :06/10/2010
O R D E R
J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
------------------------------------------
W.A. No.1619 of 2010
------------------------------------------
Dated this the 6th day of October, 2010
JUDGMENT
J.Chelameswar, C.J.
Aggrieved by judgment dated 10th August, 2010 in W.P.
(C) No.15281 of 2010 the unsuccessful writ petitioner preferred this
writ appeal.
2. The writ petition was filed purporting to challenge
Ext.P6 circular dated 16.8.2006 and consequentially seeking a
direction to the respondents to consider the case of the appellant
herein for appointment as Forest Ranger.
3. The appellant participated in the selection process to
fill up the post of Forest Rangers. The selection process were
initiated some time in the year 2003. Admittedly the rank list was
published on 19.2.2003. As per the relevant Rules the validity of the
said list expired on 18.2.2006. The writ petition came to be filed in
the month of May, 2010. On that ground alone, in our opinion, the
W.A.No.1619 of 2010
– 2 –
writ petition will have to be dismissed as the appellant/petitioner
seeks to unsettle the selection process which attained finality in the
year 2006. Confronted with the said position, learned counsel for
the appellant submitted that the appellant did not have necessary
information to enable him to approach this Court. The appellant
therefore had to make an application under the Right to Information
Act for collecting necessary information. On an enquiry from the
Court as to the date on which the application under the Right to
Information Act was made, we are informed that such an application
was made in the month of January, 2010.
In the circumstances, we do not see any reason to
entertain this appeal. Writ appeal is dismissed at the admission
stage.
J.Chelameswar,
Chief Justice
P.R.Ramachandra Menon,
Judge
vns