High Court Kerala High Court

Mahima M. Raj vs The Kerala Public Service … on 17 September, 2008

Kerala High Court
Mahima M. Raj vs The Kerala Public Service … on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24856 of 2008(H)


1. MAHIMA M. RAJ, D/O. MADHURA RAJ,
                      ...  Petitioner
2. NANDINI.H, D/O. P. HARIHARAN,

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. STATE OF KERALA, REP. BY SECRETARY TO

                For Petitioner  :SRI.SUBAL J.PAUL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/09/2008

 O R D E R
                       ANTONY DOMINIC, J.

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

                      W.P.(C) 24856 of 2008

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

                 Dated: SEPTEMBER 17, 2008

                               JUDGMENT

The 1st respondent had invited applications for the

post of Lecturer in Government Law Colleges. The

qualifications prescribed as per Ext.P5 are the following:-

“(1) Degree of Master of Law with at least 55%

marks.

(2) Experience at the Bar for a period of not less

than 3 years.

(3) Must have passed a comprehensive test in the

concerned subject specifically conducted for the

purpose by UGC or any agency duly constituted by the

State Government in this behalf. When qualifications

are equal, preference shall be given to candidates who

possess adequate knowledge in Malayalam.”

2. Though the petitioners claim that they satisfy Sl.

Nos.1 and 2 above, admittedly, they do not possess the

qualification at Sl.No.3. Therefore they are ineligible as

WP(C) 24856/08
2

per Ext.P5. It is in this circumstance this writ petition is

filed seeking to quash the qualification in Sl.No.3 which,

according to the petitioners, is unnecessary.

3. In my view, the necessity or otherwise of a

qualification for recruitment is a matter for the employer to

decide. As far as this Court is concerned, this Court need

only consider whether in fixing the qualification, there is

any element of arbitrariness or anything isolating the

fundamental rights of any one of the applicants. Apart from

the plea that the objectionable prescription is unnecessary,

petitioners have not demonstrated that there is any

arbitrariness or anything in isolation of the fundamental

rights. If that be so, there is no substance in the writ

petition.

This writ petition is only to be dismissed and I do so.

ANTONY DOMINIC, JUDGE

mt/-