High Court Kerala High Court

Sharlet.C. vs The Kerala Public Service … on 29 January, 2010

Kerala High Court
Sharlet.C. vs The Kerala Public Service … on 29 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37528 of 2009(I)


1. SHARLET.C., AGED 39 YEARS, DAUGHTER OF
                      ...  Petitioner

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION
                       ...       Respondent

2. THE DISTRICT OFFICER, THE KERALA

3. THE TALUK OFFICER, TALUK OFFICE, KOLLAM.

4. THE VILLAGE OFFICER, THE EAST KALLADA

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :29/01/2010

 O R D E R
                          C.T. RAVIKUMAR, J.
                   --------------------------------------------
                      W.P.(C) NO. 37528 OF 2009
                   --------------------------------------------
                  Dated this the 29th day of January, 2010


                                JUDGMENT

The petitioner is an applicant for the post of Last Grade Servant.

The first respondent conducted due selection process for the said purpose.

Apprehending that the petitioner would not be considered as a Latin

Catholic and would not be given the benefit of reservation extended to the

Latin Catholic Community, treating her as included in the non-creamy

layer, this Writ Petition is filed for a direction to the respondents to

include her name in the supplementary list for Latin Catholics.

2. When the matter came up for admission, learned Standing

Counsel for the Public Service Commission made available the

communication received from the first respondent, No. AVI (2)

123/2010/GW dated 8.1.2010, which contains the following statement:

“The petitioner Smt. Sharlet. C. was given
the community benefit of LC considering her
Non Creamy Layer Certificate (Ext.P4) and was
included in the Supplementary list of the Ranked

2

List to the post of Last Grade Servant in various
Department in Kozhikode District (Ranked List
No.224/08/KKD. Category No.056/06 published
on 18.09.2008) assigning Rank No.121.”

3. It is thus evident from the above said communication that the

grievance of the petitioner has been redressed. After giving the benefit

extended to Latin Catholic, she has been included in the supplementary

rank list and assigned rank No.121.

The Writ Petition is, therefore, closed.

(C.T. RAVIKUMAR, JUDGE)

sp/

3

C.T. RAVIKUMAR, J.

W.P.(C) NO. 37528/2009

JUDGMENT

29th January, 2010