High Court Kerala High Court

Keerthi.A vs Kerala State Public Service … on 4 February, 2011

Kerala High Court
Keerthi.A vs Kerala State Public Service … on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25696 of 2009(F)


1. KEERTHI.A, KEERTHI (H), PERUVAYAL P.O.,
                      ...  Petitioner

                        Vs



1. KERALA STATE PUBLIC SERVICE COMMISSION
                       ...       Respondent

2. THE DISTRICT PUBLIC SERVICE COMMISSION

                For Petitioner  :SRI.C.HARIKUMAR

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

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

 Dated :04/02/2011

 O R D E R
                   T.R.RAMACHANDRAN NAIR,J.
                     -------------------------------------
                     W.P.(C)No.25696 Of 2009
               -----------------------------------------------------
        DATED THIS THE 4th DAY OF FEBRUARY, 2011

                                J U D G M E N T

The issue raised in this Writ Petition is covered against the

petitioner in the light of the judgment in Writ Appeal

No.348/2010.

2. The application filed by the petitioner was rejected for

failure to enter the correct category code number in the computer

data sheet of the application. The application was to the post of

LPSA in Malappuram District.

3. In Writ Appeal No.348/2010 and in Writ Appeal

No.1236/2010 the very same issue was considered. This Court

took the view that if the application does not mention the correct

category number, it is a defective application and if the

Commission decides to reject the same, it cannot be said to be

ultra vires or unauthorised.

Therefore the Writ Petition do not deserve any merit and

the same is dismissed.

Sd/-(T.R.RAMACHANDRAN NAIR, JUDGE)

dsn
True copy

P.A.to Judge