IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8991 of 2007(U)
1. BIJU M.S., S/O.MADHAVAN,
... Petitioner
2. THE DIRECTOR OF PRINTING,
3. KERALA PUBLIC SERVICE COMMISSION,
Vs
1. STATE
... Respondent
For Petitioner :SRI.WILSON URMESE
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :10/11/2008
O R D E R
P.N.RAVINDRAN, J.
-------------------------------
W.P.(C) No.8991 of 2007
-------------------------------
Dated this the 10th November, 2008.
J U D G M E N T
The petitioner who possess Diploma in Printing
Technology from the Institute of Printing Technology, Shornur,
has filed this writ petition challenging Ext.P7 notification issued
by the Kerala Public Service Commission for appointment to the
post of Printer Grade-II in the Department of Printing. The
petitioner contends, relying on the averments in Ext.P5 counter
affidavit sworn to by the Chief Secretary of the State in a
Contempt of Court of Case, that appointments to the post of
Printer Grade-II will only result in unnecessary financial burden
on the State Government and that the Government is not using
the obsolete technology of letter press printing. The petitioner
contends that such being the situation, the notification is liable to
be struck down.
2. The learned Standing Counsel appearing for the
Kerala Public Service Commission submits that pursuant to Ext.P7
W.P.(C) No.8991 of 2007
2
notification, a ranked list was published and that the petitioner
was included in Ext.P2 ranked list published on 17.10.2005,
which ceased to be in force on 16.10.2008. The petitioner’s
grievance is that when Ext.P2 ranked list is in force, there was no
reason to issue a fresh notification inviting applications for the
same post. The petitioner has however not chosen to implead
any of the persons who applied pursuant to Ext.P7 notification as
a party to this writ petition. If Ext.P7 is quashed, it will affect a
large number of persons, who are not on the party array. Such
being the situation, no relief can be granted to the petitioner.
The Writ Petition accordingly fails and is dismissed.
P.N.RAVINDRAN,
JUDGE
nj.