IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22059 of 2008(A)
1. SURESHKUMAR K.S.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. KERALA PUBLIC SERVICE COMMISSION,
3. THE DIRECTOR OF VOCATIONAL HIGHER
For Petitioner :SRI.C.S.SUNIL
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/12/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.22059/2008-A
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 6th day of December, 2010
J U D G M E N T
The petitioner herein was an applicant to the post
of Vocational Teachers in Medical Laboratory Technician
in the Department of Vocational Higher Secondary School
Education. The qualification of the petitioner is Post
Graduation in Medical Laboratory Technology wherein he
had secured 61.17% for M.Sc.(Medical Laboratory
Technology) and 54.98% for Degree of Bachelor Science
in M.L.T. The petitioner is a Scheduled Caste.
2. The notification herein is dated 05/10/2004.
Going by the notification, at Degree level the
candidate should have obtained 60% marks. According to
the petitioner, he is having 61.17% marks in M.Sc.(MLT)
and, accordingly, he applied for the post. He passed
in the written examination and was included in the
ranked list also. Subsequent to the verification of
his certificates, his application was rejected as he
was not having 60% marks in B.Sc (MLT). The petitioner
claims inclusion in the interview on the basis of P.G
qualification. But, as on the last date for receipt of
W.P.(C). No.22059/2008
-:2:-
the application, i.e. 24/11/2004, the petitioner has
not acquired P.G qualification. Ext.P2 P.G certificate
is dated 07/07/2006. Admittedly, the acquisition of
the P.G qualification is on a later date. The
amendment of the qualification with regard to the marks
of Degree examination brought out by Ext.P6 is also on
a later date, namely, 23/06/2007. Therefore, that also
will not help the petitioner. In that view of the
matter, the writ petition fails and the same is
dismissed. No costs.
(T.R. Ramachandran Nair, Judge.)
ms