High Court Kerala High Court

Kavitha.P.V vs Public Service Commission on 16 January, 2009

Kerala High Court
Kavitha.P.V vs Public Service Commission on 16 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 969 of 2009(M)


1. KAVITHA.P.V, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. PUBLIC SERVICE COMMISSION,
                       ...       Respondent

                For Petitioner  :SRI.NIRMAL. S

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :16/01/2009

 O R D E R
               T.R.RAMACHANDRAN NAIR,J.
                     -------------------------
                   W.P ( C) No.969 of 2009
                     --------------------------
             Dated this the 16th January,2009

                       J U D G M E N T

The petitioner was an applicant to the post of

Assistant Editor in Archeology Department. The

application was called for on 15.12.2006. By Exhibit-P1

she was directed to produce all the documents to prove

the qualification and the eligibility. That was complied

with by the petitioner. By Exhibit-P2 letter she was

directed to submit copies of documents/certificates

showing experience of the petitioner and also the nature

of the job undertaken by the petitioner. She submitted

Exhibit-P3 reply along with certificates to the Secretary of

the Public Service Commission. Again by Exhibit-P4 she

was directed to produce an equivalency certificate from

the University to prove that the Diploma Certificate is

equivalent to the qualification prescribed in the gazette.

She submitted a reply to the communication on

14.10.2008. Exhibit-P5 is the said letter. Petitioner had

W.P ( C) No.969 of 2009
2

explained in Exhibit-P5 that since she is now working in

Palakkad, further communication relating to the selection

may be issued to her in the new address which has been

clearly stated in Exhibit-P5.

2. It appears that communication for participation

in the interview i.e., Exhibit-P6 was sent by the Commission

in the old address shown in the application and the same

reached her only on the date of interview i.e., on

19.12.2008 as redirected from the former address.

Immediately she filed Exhibit-P7 representation pointing

out the fact that communication regarding the interview

was issued to her in the old address and in view of the

delay she could not participate in the interview. It was also

prayed that she may be given an opportunity to participate

in the interview on a new date.

3. Since no action is taken in the matter, this writ

petition has been filed.

4. Heard learned standing counsel appearing for

the respondents also. It is pointed out that even though

Exhibit-P5 letter was received, it being a forwarding letter

W.P ( C) No.969 of 2009
3

regarding the submission of a copy of the Government

Order, the change of address mentioned in Exhibit-P5

could not be noticed and accordingly a memo was issued to

her in the address shown in the application. It is also

submitted that the petitioner was admitted for interview on

the basis of the Government Order submitted by other

candidates similar to the petitioner having identical

equivalency certificate.

5. In the light of the facts revealed above, it is clear

that there was a mistake in issuing the communication

regarding the interview in the old address and that

resulted in delaying the receipt of the communication by

her. Even though learned standing counsel for the

Commission pointed out that there are certain difficulties

for conducting a fresh interview as an outside member

should be incorporated etc, I am of the view that a

candidate who has completed all the formalities should not

be denied an opportunity merely because of the mistake

that has occurred in the matter. It being only a mistake

that has to be rectified by the respondent. Therefore the

W.P ( C) No.969 of 2009
4

writ petition is allowed.

There will be a direction to the respondent to conduct

an interview in respect of the petitioner by taking

appropriate action in the matter expeditiously.

The writ petition is allowed as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) No.969 of 2009
5

W.P ( C) No.969 of 2009
6