High Court Kerala High Court

Sudhesh T.S. vs State Of Kerala on 22 January, 2008

Kerala High Court
Sudhesh T.S. vs State Of Kerala on 22 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1975 of 2008(I)


1. SUDHESH T.S., AGED 38,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. KERALA PUBLIC SERVICE COMMISSION,

3. THE MANAGING DIRECTOR,

4. THE R.T.O., O/O REGIONAL TRANSPORT

                For Petitioner  :SRI.T.N.MANOJ

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice V.GIRI

 Dated :22/01/2008

 O R D E R
                              V.GIRI, J

                            -------------------

                          W.P.(C).1975/2008

                            --------------------

          Dated this  the  22nd day of January, 2008


                            JUDGMENT

Petitioner responded to an application issued by the

PSC for the post of Reserve Drivers to be appointed by

the K.S.R.T.C. One qualification prescribed for the post

was Heavy duty driving license issued by the competent

authority. Petitioner’s Heavy duty driving license was

valid for the period from 2.1.1993 to 13.11.2003.

Petitioner obtained employment in Gulf countries during

the year 2003 and he came back only in the year 2005.

Heavy duty licence expired in the meanwhile. Petitioner

did not, therefore, hold Heavy duty licence from

13.11.2003 till 20.1.2005, when he made an application

for selection to the post of Reserve Driver, as mentioned

above. Apparently, petitioner applied for renewal of

Heavy duty licence and it was renewed on 26.12.2005 with

effect from 24.11.2005, which is evident from the

endorsement contained in Ext.P2. Petitioner was

thereafter treated as not qualified in terms of the

notification by the PSC. Said action has been challenged

in this writ petition.

W.P.(C).1975/2008

2

2. Notification in question is issued on 31.12.2004.

Petitioner applied on 20.1.2005. The last date of receipt

of application as mentioned in the notification is

31.1.2005. Admittedly, the period of validity of the

Heavy duty licence, which expired on 13.11.2003, is

thereafter renewed only with effect from 24.11.2005.

This means, that on the date of application submitted by

the petitioner and on the last date of receipt of

application as mentioned in the notification, namely

31.1.2005, petitioner did not hold a valid Heavy duty

driving licence.

3. Learned counsel for the petitioner submits that

Heavy duty driving licence was issued to the petitioner

and it was not cancelled at any point of time. It should

be deemed to be valid until it is cancelled. The licence

must be treated as valid for the purpose of third party

insurance and this principle has been upheld by the Full

Bench of this Court in Oriental Insurance Co.Ltd., v.

W.P.(C).1975/2008

3

Paulose (2004 (1) KLT 8 [FB]). Same principle

should apply in the case of public employment

requiring possession of valid driving licence as a

qualification for the post notified.

4. This aspect was squarely considered by this Court

in W.P.(C).23873/2005 and the decision was affirmed by

the Division Bench in Writ Appeal No.1416/2006. Same

reasoning was followed by another learned Judge in W.P.

(C).33082/2007. The issue is therefore, covered against

the petitioner by the aforementioned judgments.

5. Learned counsel for the petitioner submits that the

question is whether the petitioner was disqualified on the

date of the application and expiry of the period of the

validity of the Heavy duty driving licence should be

ignored in the light of the fact that licence was

subsequently renewed. In my view, the question is

whether the petitioner is qualified in terms of the

notification and not whether he is disqualified as such.

W.P.(C).1975/2008

4

As I have mentioned above, the petitioner was not

qualified, because he did not possess valid Heavy duty

licence on the date of the notification and on the the

last date of receipt of the application. For all these

reasons, I do not find any error in the stand taken by the

PSC. Writ Petition is bereft of merit and the same is

dismissed.

V.GIRI,

Judge

mrcs