IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29601 of 2009(U)
1. REEJA.R., AGED 32 YEARS,
... Petitioner
Vs
1. THE KERALA PUBLIC SERVICE COMMISSION
... Respondent
2. THE STATE OF KERALA REPRESENTE BY ITS
For Petitioner :SRI.T.MADHU
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/11/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 29601 OF 2009 (U)
=====================
Dated this the 9th day of November, 2009
J U D G M E N T
Petitioner applied for the post of District Educational Officer
in response to a notification published by the PSC. By Ext.P4, she
has been informed that her candidature has been invalidated for
the reason that as against her Register number 386, she wrote
368 in the answer paper. It was therefore that her candidature
was invalidated. The fact that the register number was wrongly
written in the answer paper is not disputed. All that the petitioner
contends is that even if a mistake has been committed, that did
not disable the PSC from identifying her answer paper.
2. In my view that is no answer to the mistake committed
by the petitioner. The instruction of the PSC required every
candidate to mention the register number correctly and
admittedly the register number has been wrongly mentioned. If
that be so, there is violation of the instructions, and the
consequence is invalidation of the candidature. That is what PSC
has done and they cannot be faulted for the same.
3. In similar cases, this Court has upheld the action of the
WPC 29601/09
:2 :
PSC in invalidating candidature vide judgment in WP(C)
Nos.34380/08 and 31378/09.
For the aforesaid reasons, I do not find any merit in the writ
petition. Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp