IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36463 of 2010(G)
1. ULLAS.P,S/O.P.R.PADMANABHA PANICKER,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY THE CHIEF
... Respondent
2. SECRETARY TO GOVERNMENT,INDUSTRIES
3. SECRETARY TO GOVERNMENT,LAW DEPARTMENT,
4. KERALA STATE POLLUTION CONTROL BOARD,
5. KERALA PUBLIC SERVICE COMMISSION,
6. THE REGIONAL OFFICER,K P S C,
For Petitioner :SRI.S.SHARAN
For Respondent :SRI.M.K.CHANDRAMOHAN DAS,SC,POLL.C.BOAR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/01/2011
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C) No.36463 OF 2010
---------------------------------------
Dated this the 10th day of January, 2011
JUDGMENT
The petitioner has been included in the rank list prepared by
the Kerala Public Service Commission in the selection process for
appointment to the post of Junior Assistants/Cashiers/
L.D.Clerks/ Junior Clerk in various departments. According to the
petitioner, although there are vacancies available in the Pollution
Control Board, the vacancies have not been reported to the PSC
for advice of candidates from the rank list prepared. On
15.12.2010, I passed the following order in this writ petition:
“When it was pointed out to the counsel for the petitioner
that the petitioner has been included in the rank list for
the post of Junior Assistants/Cashiers/L.D.Clerks in various
departments of Government and the Pollution Control
Board is not a department of the Government, the
vacancies in which can be filled up from the rank list,
counsel for the petitioner seeks time.”
Today, the learned counsel for the petitioner admits that the
Pollution Control Board is not a department of the Government.
But, the contention raised is that since the Pollution Control
W.P.(C)No.36463/10 2
Board is a statutory authority under the Government, advice
can be made from that list.
I am not inclined to countenance the contention of the
petitioner. When a rank list has been prepared for
appointment to the post in various departments of the
Government, that rank list cannot be operated for appointment
in establishments which are not Government departments,
even if those establishments are controlled by the
Government. Therefore, there is no merit in this writ petition
and accordingly, the same is dismissed.
S. SIRI JAGAN, JUDGE
acd
W.P.(C)No.36463/10 3
W.P.(C)No.36463/10 4