High Court Kerala High Court

Dr.Venu Kumar.K. vs Kerala Public Service Commission on 20 August, 2008

Kerala High Court
Dr.Venu Kumar.K. vs Kerala Public Service Commission on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1738 of 2008()


1. DR.VENU KUMAR.K., PLAVILA VEEDU,
                      ...  Petitioner
2. DR.K.R.SALINA, LAKSHMI BHAVAN,
3. DR.LAWRENCE LOTUS, KOCHIKKARAN HOUSE,
4. DR.N.ASHADEVI, KOHINOOR HOUSE,

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION
                       ...       Respondent

2. THE SECRETARY, KERALA PUBLIC SERVICE

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :20/08/2008

 O R D E R
         J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                  -------------------------------
                 W.A.NO.1738 OF 2008 ()
                -----------------------------------
        Dated this the 20th day of August, 2008

                      J U D G M E N T

KOSHY,J.

Petitioners have appeared for the examination conducted

by the Public Service Commission for selection to the post of

Medical Officer (Homeo) in the Homeopathy Department.

Rank list was published with effect from 15.3.2004. Few

candidates approached this Court initially on publishing the

rank list stating that the number of persons shortlisted is less

than the number required. This Court by Ext.P4 judgment

(Ajayan v. State of Kerala (2006 (3) KLT 854) directed

the Public Service Commission that when the list is prepared,

sufficient number of persons should be shortlisted. While

shortlisting the candidates as observed by the Supreme Court

in State of Punjab and others v. Manjit Singh and others

(AIR 2003 SC 4580), number of vacancies that may occur

during the currency of the list should be considered. A

direction was also given to publish the additional list and

advise candidates for the vacancies reported during the

W.A.1738/08 2

currency of the list. Accordingly, the PSC has given

appointments to some other candidates. Contention of the

petitioners is that they were also entitled to be shortlisted but

they filed the writ petition only after the expiry of the rank list.

Ext.P4 judgment (Ajayan’s case (supra) was passed in July

2006. The above judgment was reported also. In the above

case, it was also held that those who have not challenged the

list till that date will not be entitled to get the benefits as they

have slept over the matter for years. But they moved this

Court only after the dismissal of the Special Leave Civil

Appeal filed by the PSC before the Supreme Court (Ext.P5)

much after the expiry of the rank list in 2008. Petitioners

were sleeping and therefore, they are guilty of latches. After

the expiry of the rank list, their case cannot be considered.

We agree fully with the reasonings of the learned Single

Judge. Hence, we dismiss the writ appeal.





                                            J.B.KOSHY, JUDGE




                                THOMAS P. JOSEPH, JUDGE
prp

W.A.1738/08    3

   J.B.KOSHY & K.P.BALACHANDRAN, JJ.




——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

4th August, 2008