High Court Kerala High Court

Geetha P vs Kerala Public Service Commission on 23 January, 2007

Kerala High Court
Geetha P vs Kerala Public Service Commission on 23 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27188 of 2006(J)


1. GEETHA P, D/O.GEORGE,
                      ...  Petitioner

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. THE DISTRICT OFFICER,

3. TAHASILDAR,

4. VILLAGE OFFICER,

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  :SRI.P.C.SASIDHARAN, SC, KPSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/01/2007

 O R D E R
                                      S. SIRI JAGAN, J.


                       ````````````````````````````````````````````````````

                                  W.P. (C) No. 27188 OF 2006 J

                       ````````````````````````````````````````````````````

                     Dated this the 23rd day of January, 2007


                                        J U D G M E N T

The petitioner is an applicant before the Public Service Commission for

selection to the post of Primary School Teacher pursuant to Ext.P3

notification. In the application, she claimed reservation benefits as applicable

to Other Christians on the basis that the petitioner belongs to the “Christian

Parava” community. However, the concerned Tahsildar namely, the 3rd

respondent refused to issue a certificate to the petitioner showing her as a

“Christian Parava”. In the above circumstances, the petitioner has

approached this court seeking the following reliefs:

(i) issue a writ of mandamus or an

appropriate writ or direction compelling the 3rd

respondent to issue a Non-Creamy Layer

Certificate in favour of the petitioner stating that she

belongs to Paravar Christian in the light of Exts.P4

and P5 within a time limit stipulated by this Hon’ble

court;

(ii) issue a writ of mandamus or any other

appropriate writ, order or direction compelling the

2nd respondent to enlarge the time for production of

Non-Creamy Layer Certificate till the issuance of

the same by the 3rd respondent for considering the

petitioner for appointment to the post of Primary

Teacher as per Ext.P3.

2. A counter affidavit has been filed on behalf of the 3rd respondent

in which it is specifically stated that the petitioner belongs to Latin Catholic

community. It is further stated that the petitioner being a Latin Catholic

WPC.27188/06

2

Christian, she cannot claim the status of converted Christian and obtain

certificate as converted Christian, which is used for getting employment

earmarked for actual Scheduled Caste converts. The apprehension of the 3rd

respondent is that the petitioner may thus avail double benefits as Latin

Catholic convert and as Scheduled Caste convert. The learned counsel for

the petitioner submits that the petitioner is not interested in claiming any

benefits as a Scheduled Caste convert but now that the 3rd respondent

categorically admits that the petitioner is a Latin Catholic, she would be

satisfied with a certificate showing her as a Latin Catholic and also as to

whether or not she comes within the parameters of Creamy Layer. She also

prays that the PSC may be directed to take into account such certificate to be

issued by the 3rd respondent for the purpose of granting the petitioner

reservation benefits as a Latin Catholic in the matter of selection to the post

of Primary School Teacher pursuant to Ext.P3.

3. The learned counsel for the PSC submits that the petitioner has

in her application claimed to be Other Christian and, therefore, now she

cannot be given the benefits as applicable to Latin Catholic. I do not think

that the petitioner should be denied the benefits as applicable to Latin

Catholic on the basis of such technical contentions. As revealed by the

documents produced along with the writ petition, the petitioner is shown as

“Latin Christian Paravan”. Apparently, it is based on those documents that

the petitioner has claimed reservation benefits as applicable to Other

Christians. Now that the 3rd respondent admits that the petitioner is a Latin

Christian, I do not think that the petitioner should be denied reservation

WPC.27188/06

3

benefits available to her as a Latin Christian simply because on the basis of

documents available with her, she showed her community as Other Christians

in her application. Further, as between Other Christians and Latin Catholic

the reservation benefit is the same except regarding the turn available to

each. In the above circumstances, this writ petition is disposed of with the

following directions:

The 3rd respondent is directed to issue a community certificate to the

petitioner showing her as a Latin Christian (Latin Catholic) and stating therein

as to whether or not the petitioner comes within the parameters for Creamy

Layer. This shall be issued within two weeks from the date of receipt of a

copy of this judgment. The petitioner shall produce the said certificate before

the PSC, who shall grant appropriate reservation benefits to the petitioner

based on that certificate. The PSC shall grant the petitioner three more

weeks’ time for production of the certificate in order to enable her to get

reservation benefits as a Latin Christian.

(S. SIRI JAGAN, JUDGE)

aks