High Court Kerala High Court

Antony Varghese.V.V vs State Of Kerala on 27 May, 2009

Kerala High Court
Antony Varghese.V.V vs State Of Kerala on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27243 of 2008(R)


1. ANTONY VARGHESE.V.V,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. KERALA PUBLIC SERVICE COMMISSION,

3. THE DISTRICT OFFICER,

                For Petitioner  :SMT.K.S.SAIRA

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :27/05/2009

 O R D E R
                      P.N.RAVINDRAN, J.
      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                W.P.(C) No. 27243 of 2008
      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
         Dated this the 27th day of May, 2009

                        JUDGMENT

Heard Sri. A.Anilkumar, the learned counsel

appearing for the petitioner, Smt. Anu Sivaraman, the

learned Government Pleader appearing for the first

respondent and Sri. Alexander Thomas, the learned

standing counsel appearing for respondents 2 and 3.

2. The petitioner was an applicant for appointment to

the post of Police Constable in the Armed Police Battalion in

Ernakulam District. As per the notification inviting

applications, the last date fixed for receipt of applications

was 17-10-2006. According to the petitioner, he had applied

within time. This writ petition was filed, when the petitioner

was not invited to appear for the written test held on 6-9-

2008. By reason of the interim order passed by this Court,

he was provisionally permitted to appear for the written

test held on 6-9-2008.

3. The Kerala Public Service Commission has filed a

WPC 27243/08 2

counter affidavit stating that the application submitted by

the petitioner was received only on 25-10-2007, eight days

after the last date fixed for the receipt of applications.

Relying on the decision of this Court in Binimil K.G. V.

K.P.S.C. (1997(2) KLJ 477) the Commission contends that

the application submitted by the petitioner cannot be

entertained.

4. As directed by this Court, the learned standing

counsel for the Commission made available to me the

original of the postal cover in which the petitioner had sent

the application along with the original of the application.

Though the application is dated 10-10-2007, the postal

cover in which it was sent to the District Office of the

Kerala Public Service Commission at Ernakulam discloses

that it was received at Ernakulam for delivery to the

District Officer only on 25-10-2007. The endorsement made

by the District Officer on the original of the application also

shows that it was received only on 25-10-2007. The last date

fixed for receipt of applications was 17-10-2007. The last

WPC 27243/08 3

date was not extended. As the petitioner’s application was

received belatedly, the Commission was right in rejecting

the application. In the light of the authoritative

pronouncement of this Court in Binimil K.G. V. K.P.S.C.

(Supra, no relief can be granted to the petitioner.

This writ petition fails and is accordingly dismissed.

P.N.RAVINDRAN,
JUDGE.

mn.