High Court Kerala High Court

Abdul Jaleel.P. vs State Of Kerala on 6 October, 2010

Kerala High Court
Abdul Jaleel.P. vs State Of Kerala on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1619 of 2010()


1. ABDUL JALEEL.P., PULPARAMBIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.VAKKOM N.VIJAYAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :06/10/2010

 O R D E R
        J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                  ------------------------------------------
                      W.A. No.1619 of 2010
                  ------------------------------------------
                Dated this the 6th day of October, 2010

                             JUDGMENT

J.Chelameswar, C.J.

Aggrieved by judgment dated 10th August, 2010 in W.P.

(C) No.15281 of 2010 the unsuccessful writ petitioner preferred this

writ appeal.

2. The writ petition was filed purporting to challenge

Ext.P6 circular dated 16.8.2006 and consequentially seeking a

direction to the respondents to consider the case of the appellant

herein for appointment as Forest Ranger.

3. The appellant participated in the selection process to

fill up the post of Forest Rangers. The selection process were

initiated some time in the year 2003. Admittedly the rank list was

published on 19.2.2003. As per the relevant Rules the validity of the

said list expired on 18.2.2006. The writ petition came to be filed in

the month of May, 2010. On that ground alone, in our opinion, the

W.A.No.1619 of 2010

– 2 –

writ petition will have to be dismissed as the appellant/petitioner

seeks to unsettle the selection process which attained finality in the

year 2006. Confronted with the said position, learned counsel for

the appellant submitted that the appellant did not have necessary

information to enable him to approach this Court. The appellant

therefore had to make an application under the Right to Information

Act for collecting necessary information. On an enquiry from the

Court as to the date on which the application under the Right to

Information Act was made, we are informed that such an application

was made in the month of January, 2010.

In the circumstances, we do not see any reason to

entertain this appeal. Writ appeal is dismissed at the admission

stage.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge
vns