IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2265 of 2007()
1. DR.G.GEETHAKUMARI, KOLLAMVILAKOM,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PRINCIPAL
... Respondent
2. NAIR SERVICE SOCIETY (NSS), REP. BY
3. N.S.S.COLLEGE CENTRAL COMMITTEE,
4. THE SECRETARY,
5. DR.SHEELA T.NAIR, PADINJARA KOTHOOR
6. DR.JAYASREE S.R., THEMPRAVILA ULIYANADU,
7. THE KERALA UNIVERSITY,
For Petitioner :SRI.G.S.REGHUNATH
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :20/03/2009
O R D E R
K. BALAKRISHNAN NAIR & M.L.JOSEPH FRANCIS, JJ.
------------------------------
W.A.No.2265 OF 2007
-------------------------------
Dated this the 20th day of March, 2009
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The petitioner was a candidate for appointment to the post
of Lecturer in Hindi under the colleges managed by the 2nd
respondent. Though she was fully qualified, she was not
selected, it is submitted. Feeling aggrieved by her non-
selection, the writ petition was filed seeking appropriate reliefs.
The learned Single Judge dismissed the writ petition. Hence,
this appeal. It is common case that the applicant was over aged,
going by Ext.P2 notification, on the last date for receipt of
applications stipulated therein. If that be so, the petitioner is
ineligible to be considered for appointment. But, the learned
counsel for the appellant pointed out that she is entitled to get
the benefit of Ext.P10 order enhancing the maximum age limit
from 35 to 40 years. But, that order was issued in 2004 and it
had effect only from 1.1.2004. So, the benefit of that order cannot
be claimed in the selection notified as per Ext.P2 on 12.12.2001.
W.A. No.2265/2007 2
Since the petitioner is not qualified to be considered for
selection, it is unnecessary for us to refer to the detailed facts of
the case or other contentions. Accordingly, the writ appeal is
dismissed.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.L.JOSEPH FRANCIS, JUDGE)
ps