High Court Kerala High Court

Kerala Public Service Commission vs Smitha C.R. on 12 October, 2009

Kerala High Court
Kerala Public Service Commission vs Smitha C.R. on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2138 of 2009()


1. KERALA PUBLIC SERVICE COMMISSION,
                      ...  Petitioner
2. THE DISTRICT OFFICER, KERALA PUBLIC

                        Vs



1. SMITHA C.R.,IRAMATHARA HOUSE,
                       ...       Respondent

2. THE VILLAGE OFFICER, ALAKKODE

                For Petitioner  :SRI.ALEXANDER THOMAS,SC,KPSC

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :12/10/2009

 O R D E R
             KURIAN JOSPEPH & C..T.RAVIKUMAR, JJ
           -----------------------------------------------------------------
                           W.A.NO.2138 OF 2009
                       ---------------------------------------
              Dated this the 12th day of October, 2009.


                               J U D G M E N T

Kurian Joseph,J

Respondents in the writ petition are the appellants. The writ

petitioner approached this court with the prayers to ” issue a writ of

mandamus or any other appropriate writ, order or direction directing

the respondents to accept the Nativity/Residence certificate submitted

by the petitioner and award 5 marks as weightage in accordance with

Rule 5A of the General Rules and also Ext.P1 notification issued by

the PSC for selection and grant proper placing in the ranked list of

Last Grade Servants in Idukki district .” It is seen from Annexure A

and Annexure A1 that the petitioner is not entitled to get the

weightage since she has claimed Ernakulam as her native district

in the application. We find that these documents were not

were not made available for perusal by the learned single judge. In

W.A.NO.2138 OF 2009 2

view of the documents referred to above the writ petition cannot be

allowed. Therefore, we set aside the judgment of the learned single

judge, allow the appeal and dismiss the writ petition.

KURIAN JOSEPH,JUDGE.

C.T.RAVIKUMAR, JUDGE.

pm

W.A.NO.2138 OF 2009 3

W.A.NO.2138 OF 2009 4