High Court Kerala High Court

Babu Mohanan.S. vs District Officer on 6 July, 2010

Kerala High Court
Babu Mohanan.S. vs District Officer on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20436 of 2010(D)


1. BABU MOHANAN.S., S/O. SANKARA NARAYANAN,
                      ...  Petitioner

                        Vs



1. DISTRICT OFFICER, KERALA PUBLIC
                       ...       Respondent

2. STATE PUBLIC INFORMATION OFFICER,

3. ADDITIONAL SECRETARY (RECRUITMENT)

                For Petitioner  :SMT.A.P.LALY @ LALY VINCENT

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/07/2010

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                 W.P.(C.) No.20436 of 2010 (D)
            ---------------------------------
              Dated, this the 6th day of July, 2010

                          J U D G M E N T

Public Service Commission conducted recruitment for

appointment to the post of Cook. According to the petitioner, in the

ranked list published his results have been withheld. It is stated

that by Ext.P6 he has been informed that the results have been

withheld for the reason that a clarification regarding the

genuineness of the certificate of the Director of Technical Education

produced by the petitioner is awaited from the Directorate of

Technical Education. It is in these circumstances, this writ petition

has been filed by the petitioner complaining that while his result is

withheld, candidates are going to be advised against the vacancies.

2. Learned Standing Counsel for the respondents has

obtained instructions in the matter. He submits that the ranked list

was published on 26/04/2010 and so far only one vacancy has been

reported. It is stated that the PSC is awaiting clarification on the

genuineness of the certificates produced by three candidates from

WP(C) No.20436/2010
-2-

the Directorate of Technical Education and it was therefore that the

results of the petitioner and two other candidates have been

withheld.

3. If as stated by the respondents, they have sought

clarification about the genuineness of the certificates from the

Directorate of Technical Education, such a step cannot, prima facie,

be found fault with. However, that cannot result in overlooking the

ranking position of the petitioner.

In view of the above, this writ petition is disposed of directing

that until clarification is received from the Directorate of Technical

Education, advice from the ranked list shall not be made

overlooking the petitioner’s ranking.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg