High Court Kerala High Court

C.Devarajan vs State Of Kerala on 3 November, 2008

Kerala High Court
C.Devarajan vs State Of Kerala on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1632 of 2008()


1. C.DEVARAJAN, T.C.10/949 (1) DEVAGEETHAM
                      ...  Petitioner

                        Vs



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

2. THE SELECTION COMMITTEE FOR APPOINTMENT

3. THE LAW SECRETARY GOVERNMENT OF KERALA

4. THE SECRETARY, FOOD CIVIL SUPPLIES

5. M.K.ABDULLA SONA (MEMBER KERALA

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  :SRI.T.V.GEORGE

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :03/11/2008

 O R D E R
                     H.L.Dattu, C.J. & A.K.Basheer, J.
                     ---------------------------------------------
                            W.A.No.1632 of 2008-D
                      --------------------------------------------
                       Dated, this the 3rd November, 2008

                                   JUDGMENT

H.L.Dattu,C.J.

This Writ Appeal is directed against the orders passed by the

learned Single Judge in W.P.(C).No.11015 of 2008, dated 13th June, 2008. By the

impugned order, the learned Single Judge has rejected the writ petition.

(2) Petitioner claims, that, he has higher rank when compared to

the 5th respondent, who is selected and appointed as Member of State Consumer

Disputes Redressal Commission. It was his further contention, that, the State

Government has selected a person who has secured a lesser rank than the

petitioner.

(3) Along with the writ petition papers, the petitioner himself had

produced Exhibit P4, which contains the panel of names recommended by the

Selection Committee. The Selection Committee, in the interview held by them

for selecting a candidate for appointment to the post of Member of State

Consumer Disputes Redressal Commission, has awarded 21 marks to each of the

four candidates who had participated in the selection process.

(4) The learned Single Judge, keeping in view, that, all the four

candidates who had participated in the selection process had secured equal marks

WA.1632 of 2008-D

– 2 –

and since the petitioner had not made any allegation of mala fide against any

member of the Selection Committee or against the State Government, was of the

opinion, that, the petitioner is not entitled to the relief and, accordingly, has

rejected the writ petition.

(5) We have also carefully perused Exhibit P4, which is a panel of

names suggested by the Selection Committee. Exhibit P4 would clearly indicate,

that, all the four candidates included in the panel furnished by the Selection

Committee have secured equal marks. Therefore, the contention of the appellant,

that, he was ranked first in the panel of names furnished by the Selection

Committee for appointment as Member of the State Consumer Disputes

Redressal Commission cannot be accepted. Keeping all these aspects of the

matter in view, the learned Single Judge, in our opinion, has rightly rejected the

writ petition. We do not find any infirmity in the orders passed by the learned

Single Judge, which would call for our interference in appeal. Therefore, the

Writ Appeal requires to be rejected and it is rejected.

Ordered accordingly.




                                                       H.L.Dattu
                                                      Chief Justice




                                                      A.K.Basheer
vku/-                                                    Judge