High Court Kerala High Court

K.M. Sini vs The Sree Sankaracharya Sanskrit on 23 October, 2009

Kerala High Court
K.M. Sini vs The Sree Sankaracharya Sanskrit on 23 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 14 of 2007()


1. K.M. SINI, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. THE SREE SANKARACHARYA SANSKRIT
                       ...       Respondent

2. SATHEESAN P., AGED 35 YEARS,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :SRI.B.S.KRISHNAN(SR.),SC,SANSKRIT UTY.

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :23/10/2009

 O R D E R
    K. BALAKRISHNAN NAIR & P.Q. BARKATH ALI, JJ.

                  ------------------------------
                       W.A. No.14 of 2007
                  ------------------------------

             Dated this, the 23rd day of October, 2009


                          JUDGMENT

Balakrishnan Nair, J.

The first respondent University invited applications

for appointment to the post of Class IV employees. The

appellant was one of the candidates. She was not included in

the rank list published pursuant to the said selection.

Therefore, she was not appointed. Being a physically

challenged person with more than 40% disability, claiming

appointment in the 3% quota ear marked for such candidates,

the Writ Petition was filed. The University filed a counter

affidavit stating that a physically challenged person, who was

included in the rank list was appointed, while they made

appointments to 30 vacancies. Since the appellant was not

included in the rank list, she could not be considered for

appointment. Accepting the said contention, the learned

Single Judge dismissed the Writ Petition. Feeling aggrieved

W.A. No.14 of 2007

– 2 –

by the same, the writ appeal is preferred.

2. Going by the facts of the case, it would appear

that the notification was made for selection of general

candidates. There was no reservation provided in the said

notification for physically challenged persons. But, the

University has chosen to appoint one physically challenged

person, who found a place in the rank list. From the said

submission, it would appear that, though his turn as per merit

has not arisen, a candidate included in the rank list was

appointed in the quota earmarked for physically challenged

persons.

3. Normally, for filling up the 3% quota for

physically challenged persons, separate notification and

selection are made. In this case, as evident from he

pleadings and materials, there was no reservation for

physically challenged persons in the notification. The

appellant has not chosen to challenge the notification or the

W.A. No.14 of 2007

– 3 –

action of the University in not providing any reservation for

physically challenged persons. In the absence of such a

challenge, no relief could be granted to the appellant, who did

not find a place in the rank list. Therefore, though for a

different reason, we dismiss the Writ Appeal.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

P. Q. Barkath Ali,
Judge.

DK.

(True copy)