High Court Kerala High Court

Jacob.A.J vs The State Of Kerala on 9 July, 2010

Kerala High Court
Jacob.A.J vs The State Of Kerala on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21399 of 2010(Y)


1. JACOB.A.J, JUNIOR SUPERINTENDENT,
                      ...  Petitioner
2. K.LEELA,DEPUTY TAHSILDAR,
3. ANANDAN R., DEPUTY TAHSILDAR(HOUSING)

                        Vs



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

2. THE COMMISSIONER OF LAND REVENUE,

3. THE DEPUTY COMMISSIONER OF LAND REVENUE

4. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/07/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 21399 OF 2010 (Y)
                 =====================

               Dated this the 9th day of July, 2010

                          J U D G M E N T

The challenge in the writ petition is against Ext.P7, by which

the 1st respondent has rejected Ext.P6 representation submitted

by the 3rd petitioner claiming exemption from passing Criminal

Judicial Test for the purpose of promotion to the post of Tahsildar.

2. Facts of the case are that the petitioners are Deputy

Tahsildars aspiring for promotion to the post of Tahsildars. As per

the Special Rules, one of the qualification is pass in Criminal

Judicial Test, which admittedly the petitioners have not passed.

However, they claim exemption on the strength of Rule 13 A of

the General Rules.

3. This issue was raised by several persons including the

third petitioner before this Court. The issue was finally decided by

a Division bench in Ext.P3 judgment where it was held that pass

in Criminal Judicial Test is a basic qualification, which cannot be

exempted under Rule 13A of the General Rules. Against the said

judgment, petitioners had filed an SLP before the Apex Court.

While the SLP was pending, according to the petitioners, the PSC

WPC No. 21399/10
:2 :

issued Ext.P4 stating that pass in Criminal Judicial Test is a special

qualification, to which Rule 13A applies. According to the

petitioners, in order to claim exemption on the strength of Ext.P4,

they sought withdrawal of the SLP and accordingly, by Ext.P5

order, the SLP was dismissed as withdrawn. Thereafter, they

submitted Ext.P6 representation claiming exemption from passing

Criminal Judicial Test on the strength of Rule 13 A of the General

Rules. However, by Ext.P7, the Government rejected the request

for exemption on the basis that pass in the Criminal Judicial Test

is a basic qualification. It is in these circumstances, the writ

petition is filed challenging Ext.P7.

4. Irrespective of the fact that PSC has taken a different

view, fact remains that, as at present, the law laid down by a

Division Bench of this Court in Ext.P3 judgment that pass in

Criminal Judicial Test is a basic qualification, which cannot be

exempted under Rule 13 A of the General Rules, holds the field. If

the said law governs the field, the view taken by the Government

in Ext.P7 cannot be faulted.

Therefore, the writ petition is only to be dismissed and I do

so.

ANTONY DOMINIC, JUDGE
Rp