High Court Kerala High Court

Ashamol.R.S. vs The Tahsildar on 25 May, 2010

Kerala High Court
Ashamol.R.S. vs The Tahsildar on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16021 of 2010(C)


1. ASHAMOL.R.S., T.C.8/1365 (2) EVRA-77,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, TALUK OFFICE, FORT,
                       ...       Respondent

2. THE DISTRICT OFFICER,

3. THE SECRETARY, KERALA PUBLIC

4. THE CHIEF SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.V.SADASIVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/05/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 16021 OF 2010 (C)
                =====================

             Dated this the 25th day of May, 2010

                         J U D G M E N T

In response to the notification issued by the PSC, petitioner

applied for the post of Staff Nurse Grade II in Kozhikode District,

and she was called for an interview and for verification of

certificates. Among others, she was also required to produce non

creamy layer certificate. Petitioner submits that she applied for

the same, but however, the same was not issued by the

authorities for want of clarification from Government. As a result

thereof, she could not produce the certificates before 30/3/2007,

the date specified by the PSC. PSC proceeded with the

finalisation of the ranked list and published the ranked list on

21/8/07 without including the petitioner. Long thereafter, Ext.P8

non creamy layer certificate was obtained by the petitioner on

30/3/2010 and producing the same, she seeks a direction to the

PSC to include her in the ranked list.

2. In my view, the prayer cannot be granted. Admittedly,

the last date specified for production of non creamy layer

certificate was 30/3/2007. The ranked list was published on

WPC No. 16021/10
:2 :

21/8/07. The certificate was obtained by the petitioner only on

30/3/2010. With the help of the certificate thus obtained,

petitioner cannot seek inclusion of her name in the ranked list

that was published as early as on 21/8/07.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp