IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21666 of 2008(D)
1. ASHAKUMARI P.
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :18/07/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.21666 of 2008
--------------------------
Dated this the 18th July, 2008
J U D G M E N T
The contentions raised by the petitioner for applying
3% reservation to the list published by the Public Service
Commission for the post of Municipal Secretary on the
culmination of general recruitment has been considered
by me and rejected in Exhibit-P4 judgment (in so far as it
relates to W.P (C) No.37825 of 2007). Public Service
Commission has taken note of the judgment and as per
Exhibit-P5 it replied stating that the petitioner was not
advised for appointment as her turn for appointment did
not arise as per the rules of reservation and rotation.
Three percentage reservation should be granted to
physically handicapped persons. But it need not be
applied in the case of selection which has already been
undertaken as part of the general recruitment. The
notification issued by the Public Service Commission
leading to Exhibit-P1 did not provide for 3% reservation
W.P ( C) No.21666 of 2008
2
and it is therefore that I have in Exhibit-P4 judgment
negated the contentions of the petitioner requiring the
Government and the Commission to apply the ratio
available for physically handicapped persons against the
rank list published at the end of general recruitment
undertaken by the Commission.
In my view, if the petitioner is aggrieved by the same,
her remedy is in relation to Exhibit-P4 judgment and not
by way of filing a fresh writ petition.
In the circumstances, the writ petition is dismissed.
(V.GIRI, JUDGE)
ma
W.P ( C) No.21666 of 2008
2
W.P ( C) No.21666 of 2008
2