High Court Kerala High Court

Anilkumar N.S. vs The State Of Kerala on 15 December, 2006

Kerala High Court
Anilkumar N.S. vs The State Of Kerala on 15 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27174 of 2006(I)


1. ANILKUMAR N.S., S/O.SEKHARAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE KERALA STATE ELECTRICITY BOARD,

3. THE KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.P.PAULOCHAN ANTONY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :15/12/2006

 O R D E R
                            K.K.DENESAN, J.

                   -----------------------------

                       WP(C)No. 27174 OF 2006

                   -----------------------------

                Dated this the 15th December, 2006.



                                 JUDGMENT

The petitioner applied for the post of Assistant

Engineer (Electrical) in the Kerala State Electricity Board

pursuant to notification issued by the third respondent. A

written test was conducted by the Commission. The

petitioner appeared for the written test. Short listing of

candidates was done and the list was published on 5.7.2005

(Ext.P3). The main list contains 96 candidates and the

supplementary list 126 candidates. Thereafter the

candidates included in the short list were called for

interview. The Commission published the final rank list on

13.1.2006. The petitioner was not included in the short

list, and consequently, his name did not appear in the rank

list also. He filed this writ petition on 12.10.2006

contending that the Commission had committed illegality in

fixing a cut off mark for preparing the short list as also

for the final rank list.

2. Reliefs prayed for in this writ petition are: (i)

to quash Ext.P3 notification issued by the third

respondent, (ii) for a direction to the third respondent

Commission to consider the existing and the anticipated

vacancies in the post of Assistant Engineer (Electrical)

WPC 27174/2006 2

and to prepare a list in the order of merit without fixing

cut off marks, (iii) for a direction to the Commission to

advice candidates only on the basis of an additional list

to be prepared and (iv) for a declaration that the fixing

of cut off marks at 50 as per Ext.P3 is illegal and

arbitrary.

3. The third respondent Commission has filed a counter

affidavit. In paragraph 4 of the counter affidavit the

allegation that cut off mark was fixed in contravention of

the settled principles of law has been denied. According

to the Commission the cut off marks referred to in Ext.P3

is the marks scored by the candidate who was included as

the last person in the list. It is not as though the

Commission fixed a cut off mark and thereafter prepared a

short list. The Commission had to take into account the

number of vacancies till then reported and to assess the

reasonable number of persons to be included in the short

list. This was done taking into account the number of

candidates applied, the number of vacancies reported and

the number of persons to be called for interview. It is

further submitted that the petitioner whose register number

was not included in Ext.P3 short list published on 5.7.2005

did not choose to challenge the same within a reasonable

time. Subsequently the main list was published on

WPC 27174/2006 3

13.1.2006. The final rank list also was not challenged

within a reasonable time. He has chosen to approach this

Court after the lapse of ten months from the date of

publication of the final rank list. In the meantime the

Commission had started advising candidates from the list.

The present position is that the main list has exhausted.

In the light of the judgment of the apex Court, the

supplementary list has automatically ceased to be in force.

4. Having considered the rival submissions, I feel

that the petitioner cannot be granted the reliefs prayed

for. It is to be taken note of that the petitioner has not

challenged Ext.P3 short list within a reasonable time.

None included in that list is a party to this writ

petition. No relief can be granted to the petitioner

behind the back of those who were included in Ext.P3. On

that ground alone this writ petition is liable to be

dismissed. I find substance in the contention of the

Commission that the minimum mark of 50 was stipulated not

as a cut off mark but taking into consideration the lowest

mark secured by the candidate who was included in the short

list having regard to the number of vacancies reported and

the number of persons who can be called for interview. The

fact that the petitioner did not challenge the impugned

action or the final rank list within a reasonable time is

WPC 27174/2006 4

also a significant point in favour of the respondents. In

matters of this nature where intervening rights of others

who have applied for the same post are involved, any person

who sleeps over his right and thinks that he can challenge

the action whenever he wants to do so according to his

whims and fancies will not be granted reliefs by this Court

in the exercise of the discretionary jurisdiction under

Art.226 of the Constitution of India. For the above

reasons, the writ petition must fail. Hence it is

dismissed.

K.K.DENESAN

Judge

jj