IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25310 of 2008(K)
1. RADHA K.R., AGED 42 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION, S
4. KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.V.R.KESAVA KAIMAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/09/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 25310 OF 2008 K
====================
Dated this the 16th day of September, 2008
J U D G M E N T
The prayer sought in this writ petition is to direct the 4th respondent
to fill up the remaining two vacancies already reported adhering to the
principle of communal rotation from Ext.P1 rank list itself.
2. Ext.P1 is the rank list prepared and published by the 4th
respondent for the post of HSA (Malayalam). It is not in dispute that 14
vacancies were reported and that only 12 candidates were advised.
Petitioner contends that for the remaining two vacancies, candidates are
liable to be advised from Ext.P1 list and if that be so, she being No.1 in the
OBC Supplementary list is entitled to be advised.
3. On the other hand, referring to Ext.P3, learned counsel for the
4th respondent tells me that the 2 remaining vacancies has been set apart
for re-notification. When the writ petition was taken up for hearing,
though the counsel for the petitioner does not dispute the aforesaid
statement made by the counsel for the 4th respondent, he contended for
the position that among the candidates advised, there is no OBC candidate
and therefore communal rotation is violated. It is stated that if an OBC
WPC 25310/08
:2 :
candidate is advised, petitioner is liable to be advised. Though such a
submission was made, petitioner could not explain at which point of the
roster, the OBC turn has been overlooked. In the writ petition also, there
is no plea that any particular OBC point has been overlooked. If that be
so, I do not find any merit in the contention that OBC point has been
overlooked and vacancies due to them have been set apart for re-
notification.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp