IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20436 of 2010(D)
1. BABU MOHANAN.S., S/O. SANKARA NARAYANAN,
... Petitioner
Vs
1. DISTRICT OFFICER, KERALA PUBLIC
... Respondent
2. STATE PUBLIC INFORMATION OFFICER,
3. ADDITIONAL SECRETARY (RECRUITMENT)
For Petitioner :SMT.A.P.LALY @ LALY VINCENT
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/07/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.20436 of 2010 (D)
---------------------------------
Dated, this the 6th day of July, 2010
J U D G M E N T
Public Service Commission conducted recruitment for
appointment to the post of Cook. According to the petitioner, in the
ranked list published his results have been withheld. It is stated
that by Ext.P6 he has been informed that the results have been
withheld for the reason that a clarification regarding the
genuineness of the certificate of the Director of Technical Education
produced by the petitioner is awaited from the Directorate of
Technical Education. It is in these circumstances, this writ petition
has been filed by the petitioner complaining that while his result is
withheld, candidates are going to be advised against the vacancies.
2. Learned Standing Counsel for the respondents has
obtained instructions in the matter. He submits that the ranked list
was published on 26/04/2010 and so far only one vacancy has been
reported. It is stated that the PSC is awaiting clarification on the
genuineness of the certificates produced by three candidates from
WP(C) No.20436/2010
-2-
the Directorate of Technical Education and it was therefore that the
results of the petitioner and two other candidates have been
withheld.
3. If as stated by the respondents, they have sought
clarification about the genuineness of the certificates from the
Directorate of Technical Education, such a step cannot, prima facie,
be found fault with. However, that cannot result in overlooking the
ranking position of the petitioner.
In view of the above, this writ petition is disposed of directing
that until clarification is received from the Directorate of Technical
Education, advice from the ranked list shall not be made
overlooking the petitioner’s ranking.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg