IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2702 of 2008(V)
1. BENAZIR.J.,D/O.BASHEER AHMED,
... Petitioner
Vs
1. THE KERALA PUBLIC SERVICE COMMISSION
... Respondent
For Petitioner :SRI.G.P.SHINOD
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice V.GIRI
Dated :08/02/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).2702/2008
--------------------
Dated this the 8th day of February, 2008
JUDGMENT
Petitioner responded to Ext.P1 notification issued by
the PSC inviting applications for the post of L.D.Typist.
One of the qualifications required for the said post as per
the notification is a pass in Computer Word Processing.
According to the petitioner, she is a First Class Post
Graduate Diploma holder in Computer applications from
the Electronic Research & Development Centre of India,
which, going by Ext.P7, is an autonomous Scientific
Society of the Ministry of Information Technology,
Government of India. Prima-facie I agree with the
submission of the learned counsel for the petitioner in
this regard. But in the light of the fact that PSC has, in
their counter affidavit, expressed willingness to re-
examine the petitioner’s case, I do not think it is
necessary to finally express my opinion on this aspect.
2. In the result, writ petition is disposed of directing
the first respondent, PSC, to re-consider the petitioner’s
W.P.(C).2702/2008
2
case with reference to the notification and subsequent
clarification issued on 30.7.2007 and after hearing the
petitioner, a decision may be taken on Ext.P5 at the
earliest, at any rate, within a period of one month from
the date of receipt of a copy of this judgment. If the
petitioner’s claim is found to be acceptable, necessary
consequential action will have to be taken to incorporate
her name in the final rank list for the post of L.D.Typist
in Thiruvananthapuram District, already published by
the PSC.
V.GIRI,
Judge
mrcs