High Court Kerala High Court

Rema. V.P vs State Of Kerala on 26 November, 2007

Kerala High Court
Rema. V.P vs State Of Kerala on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33243 of 2007(G)


1. REMA. V.P.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. KERALA PUBLIC SERVICE COMMISSION

3. DISTRICT OFFICER

4. THE PRINCIPAL,

                For Petitioner  :SRI.P.V.SURENDRANATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/11/2007

 O R D E R
                              V.GIRI,J.
                        -------------------------
                 W.P ( C) No. 33243 of 2007
                       --------------------------
             Dated this the 26th November, 2007

                         J U D G M E N T

The dispute in this case is whether the petitioner is

qualified for being considered for the post of L.D. Typist

(Category No.225/2005) in terms of the notification issued by the

P.S.C. One of the qualifications prescribed is a successful

completion of course in Computer Word Processing at least for

three months either from the K.G.T.E or one of the enumerated

institutions, subsequently declared by the P.S.C. Exhibit-P8

shows that the petitioner had undergone the said course from

Seethi Sahib Memorial Polytechnic stated to be established

under the Canada-India Institutional Co-operation Project. It

seems that the P.S.C. did not accept the same for the reason

that the said certificate does not show the duration of the course

as three months and refers to only the actual hours of the

course. Apparently, the petitioner thereafter produced Exhibit-

P10 which shows that the course was for three months.

According to the petitioner the original of Exhibit-P10 was

produced before the P.S.C.

W.P ( C) No. 33243 of 2007
2

After having heard the learned standing counsel for the

P.S.C, this writ petition is disposed of directing the 3rd

respondent to consider the originals of Exhibit-P8 and P10, verify

whether the same is in terms of the notification and if so, to

include the petitioner also in the rank list provided it is

acceptable and the petitioner is otherwise eligible. The

petitioner may produce the originals of Exhibits P8 and P10 or if

the same have already been produced before the 3rd respondent,

attested copies of the same may be produced along with

certified copy of this judgment on or before 30.11.2007.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 33243 of 2007
2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007