High Court Kerala High Court

Abdu Manaf vs Kerala State Electricity Board on 3 November, 2009

Kerala High Court
Abdu Manaf vs Kerala State Electricity Board on 3 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29163 of 2009(M)


1. ABDU MANAF, S/O.MUHAMMED K
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. KERALA PUBLIC SERVICE COMMISSION

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/11/2009

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                   W.P.(C.) No.29163 of 2009
             ---------------------------------
           Dated, this the 3rd day of November, 2009

                          J U D G M E N T

The petitioner was a candidate in response to Ext.P1

notification published by the 2nd respondent for filling up the post

of Meter Reader/Spot Biller under the 1st respondent. The petitioner

appeared for the test and finally by Ext.P4 his candidature was

invalidated for the reason that register number not bubbled or

wrongly bubbled.

2. The case of the petitioner is that the Commission does

not have a case that due to error in the bubbling, the process of

selection was in any way affected or that the identity of the

candidate became unknown or obscure. It is also his case that in

view of the fact that the register number is written separately and

correctly, there is no case of even a wrong identification. It is

contended that in such a situation, it is arbitrary to invalidate the

candidature of an applicant.

3. However, it is seen from the instructions issued by the

WP(C) No.29163/2009
-2-

PSC to the candidates, a copy of which is produced as Ext.P5 in the

writ petition, it was specified that in case any mistake is committed

in the bubbling, the candidature is liable to be invalidated.

According to the PSC, there has been a mistake in the bubbling, and

by invalidating the candidature, they were only enforcing the

instructions strictly and uniformly.

4. It is not in dispute that the instructions required the PSC

to invalidate the candidature of an applicant, in case a mistake has

been committed in bubbling. In this case, evidently it was because

of this reason that the candidature was invalidated. If that be so,

the PSC was only enforcing the instructions it has issued, which is

referred to above as Ext.P5 and the PSC cannot be faulted for such

an action, which it is bound to take.

5. My attention is also invited to the judgment of a learned

Single Judge in WP(C) No.34380/2008 dated 28/01/2009, where on

account of a mistake in bubbling the rejection of candidature of an

applicant has been upheld by this Court, and it has been held that

the PSC is bound to observe the instructions strictly in the light of

the larger public interest, and that when the consequences of the

WP(C) No.29163/2009
-3-

breach have been clearly spelled out and discretion is not given to

condone the same, the instructions should be strictly observed.

In view of the judgment also, I cannot find fault with the PSC in

invalidating the candidature of the petitioner.

This writ petition fails, and is accordingly dismissed.

(ANTONY DOMINIC, JUDGE)
jg