IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 348 of 2010()
1. A.P.MURALEEDHARAN.,S/O.GOPALAN.,
... Petitioner
Vs
1. DISTRICT OFFICER,
... Respondent
2. KERALA PUBLIC SERVICE COMMISSION.
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/03/2010
O R D E R
K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
----------------------------------------------
W.A. No.348 of 2010
----------------------------------------------
Dated 8th March, 2010.
J U D G M E N T
Balakrishnan Nair, J.
The appellant was an applicant for the post of Driver
Grade II, in various departments, in Kozhikode District. The
category number given to the said post, in the notification issued
by the Public Service Commission (for short, ‘PSC’) was 32/07.
But, in the application, the appellant wrongly entered the
category number as 33/07. It appears, in the envelope
containing the application, he mentioned the correct category
number. Apparently, for that reason, he was called for the test.
Later, on realizing the defect in the application, the PSC rejected
it. The said decision was communicated to the appellant, by
Ext.P3. Challenging Ext.P3 and seeking consequential reliefs, the
Writ Petition was filed. The learned Single Judge dismissed the
Writ Petition. Hence, this Writ Appeal.
2. We heard the learned counsel for the appellant. He
extensively canvassed the grounds, which were unsuccessfully
raised before the learned Single Judge. The short point that
arises for decision in this case is, whether the decision of the PSC
WA NO.348/10 2
impugned is, one within jurisdiction. We have no doubt in our
mind that if the application does not mention the correct category
number, it is a defective application. If the PSC decides to reject
a defective application, the same cannot be said to be ultra vires
or unauthorised. If the decision of the PSC is one within
jurisdiction, this Court cannot probe into the matter any further.
Therefore, we find no reason to interfere with the decision of the
learned Single Judge. Accordingly, the Writ Appeal is dismissed.
K.BALAKRISHNAN NAIR, JUDGE.
P.N.RAVINDRAN, JUDGE.
tgs
K.BALAKRISHNAN NAIR &
P.N.RAVINDRAN, JJ.
———————————————-
W.A. No.348 of 2010
———————————————-
J U D G M E N T
Dated 8th March, 2010.