High Court Kerala High Court

Joy Joseph vs The Kerala Public Service … on 3 June, 2008

Kerala High Court
Joy Joseph vs The Kerala Public Service … on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38228 of 2007(A)


1. JOY JOSEPH, L.D.CLERK,
                      ...  Petitioner

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. THE JOINT SECRETARY,

                For Petitioner  :SRI.J.OMPRAKASH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :03/06/2008

 O R D E R
                                 V.GIRI, J.
              -------------------------
                  W.P.(C).No.38228 & 38229 of 2007,
                            119 & 158 of 2008
              -------------------------
                 Dated this the 3rd day of June, 2008.


                              JUDGMENT

Similar issues arise in these writ petitions and therefore,

they have been considered together and disposed of by this common

judgment. W.P.(C)No.119/08 is taken as the leading case.

2. The petitioner had applied for the departmental test

conducted by the Public Service Commission on 7.1.2008. Her

application was rejected on the ground that she had not mentioned

her designation therein. The same has been challenged by the

petitioner in this writ petition.

3. Pursuant to an interim order passed on 2.1.2008, the

petitioner appeared for the departmental test.

4. Learned counsel for the petitioner contends that the

defect in her application, as noted in Ext.P1, is as follows:

“Your designation is not mentioned in the

application.”

5. Reference is made to Ext.P2 application form and it is

pointed out that only certain defects are treated as fatal. Reference is

made to Column VII forming part of the instructions to the candidates,

wherein it is pointed out that “the signature of the applicant on the 1st

W.P.(C).NO.38228/07 & con.cases

:: 2 ::

page of the application is mandatory and absence of such signature

will result in summary rejection of the application”. The format of

the application is also referred to. It is contended that the test in

question is a departmental test. After all, the lapse on the part of

the applicant to mention the designation does not result in the Public

Service Commission being put to difficulties in identifying the

applicant. The application submitted by a departmental candidate is

to be attested by the Head of the Office as well.

6. I heard learned counsel for the petitioners

Sri.P.C.Sasidharan, Sri.Omprakash, Sri.Ramachandran Nair and

Sri.Grashious Kuriakose and learned standing counsel for the Public

Service Commission Sri.Alexander Thomas.

7. Inconsequential defects in the application form should

entail a rejection of the application itself. There could be defects in

the application, which are curable. Where they are curable, the

Commission should afford an opportunity to the candidates to cure

the defects. If the defect is one, which is clearly mentioned as fatal

in the application form itself, then the consequences should follow.

If not, the further point of enquiry is whether, they are of such a

nature that it would be advisable for the Commission to permit the

W.P.(C).NO.38228/07 & con.cases

:: 3 ::

applicant to cure the same. The absence of any prejudice, by reason

of the defect, being caused to any other applicant is also a matter

which would weigh the Commission. The principles that should

govern the Commission, in this regard, have been laid down by this

court in Manoj Kumar v. Kerala Public Service Commission

{1999(2) KLT 534} followed in Prasad v. Kerala Public Service

Commission {2004(1) KLT SN page 26}.

8. In my view, the issue may, therefore, be considered by

the Public Service Commission.

9. In the result, the writ petitions are disposed of in the

following lines:

(a) The Commission may consider whether the defects

noted in the rejection memos issued in each one of

the cases itself is condonable or curable, as the case

may be.

(b) If they are so curable and condonable, an opportunity

may be granted to the petitioners, to cure the same.

(C) If the Public Service Commission feels that the

defects cannot be and should not be permitted to be

cured or condoned, then it shall issue a notice to the

applicant conveying its proposal to do so. Then the

applicants will be entitled to submit his/her

objections and if the Commission decides to to affirm

the proposal, it shall pass an order indicating its

W.P.(C).NO.38228/07 & con.cases

:: 4 ::

reasons for arriving at such a decision and

communicate the same to the applicants.

(d) The participation of the petitioners in the respective

examinations shall be treated as regular and valid

subject to the decision to be taken by the Commission

as aforementioned.

(e) If the Commission finds that the defect involved in

each one of the applications is curable and

condonable, it should be condoned or allowed to be

cured.

(f) The results of the participation of each one of the

applicants shall be declared and further consequential

action taken, subject to the decision to be taken by

the Commission as mentioned above.

The entire process as outlined above shall be completed

within a period of two months from the date of receipt of a copy of

this judgment.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//