High Court Kerala High Court

Lakshmi.S.Aravind vs The Kerala Public Service … on 28 January, 2009

Kerala High Court
Lakshmi.S.Aravind vs The Kerala Public Service … on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12274 of 2008(J)


1. LAKSHMI.S.ARAVIND, HOUSE NO.7/1218,
                      ...  Petitioner

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. THE DIRECTOR OF ANIMAL HUSBANDARY,

3. THE DISTRICT ANIMAL HUSBANDARY OFFICER,

4. THE TAHSILDAR, AMBALAPPUZHA,

                For Petitioner  :SRI.ROY CHACKO

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

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

 Dated :28/01/2009

 O R D E R
                     T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 12274 of 2008-J
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 28th day of January, 2009.

                                JUDGMENT

The writ petition is filed challenging Exts.P4 and P5 by which the

Tahsildar cancelled the community certificate issued to the petitioner and

consequent upon which the Public Service Commission also issued a show

cause notice under Rule 3 of the General Rules seeking to cancel the advice

issued to her.

2. The petitioner had applied to the post of Veterinary Surgeon

Grade II under the second respondent Department. She is rank No.1 in the

rank list, based on which she was appointed as per Ext.P1. The petitioner’s

mother belongs to Ullada Caste which is recognised as Scheduled Tribe in

terms of the Presidential Order 1950. His father belongs to Hindu Malayala

Brahmin (Plappilly) community. Ext.P2 is the relevant extract of the SSLC

certificate showing her caste as Ullada. The Tahsildar issued Ext.P3

“Sakshya Pathram” for producing before the Commission and later on it

was informed as per Ext.P4 that the community certificate has been

cancelled. The reason stated in Ext.P4 is that as the petitioner’s father

belongs to Hindu Malayala Brahmin community, the petitioner cannot be

Wpc 12274/08 2

considered as one belonging to Hindu Ullada community. This was

followed by Ext.P5 show cause notice issued by the Commission. When the

writ petition came up for hearing on 10.4.2008, it was directed that the post

to which the petitioner has been advised, will be kept vacant. In the event

of the petitioner succeeding in the writ petition, she will be entitled to

claim service benefits as due consequent on the appointment. The first

respondent was directed to pass final orders on Ext.P5 after considering the

explanation submitted by the petitioner, Ext.P6 and after hearing the

petitioner, within a period of six weeks from that date. Thereafter, the

Public Service Commission by Ext.P10, confirmed the provisional decision

to cancel the advice. This court by an interim order dated 4.12.2008

directed the Tahsildar to conduct a fresh enquiry in terms of Ext.P11 Govt.

Order after notice to and affording the petitioner to state her case and also

to produce documents in support of her contention that she belongs to

Ullada community. Final orders were directed to be passed within three

months from the date on which the petitioner moves the Tahsildar along

with a copy of the order. It was also directed that if, after such

determination, the Tahsildar finds that the petitioner belongs to Ullada

community, he shall issue necessary caste certificate in the prescribed form

and also file an affidavit in this court as to the decision taken by him in the

matter.

3. Subsequently, the petitioner has produced along with

Wpc 12274/08 3

I.A.No.796/2009, the proceedings of the Tahsildar dated 9.1.2009, Ext.P12

along with the certificate, Ext.P12(a). In the enquiry, the Tahsildar found

that she is entitled to be considered as belonging to Hindu Ullada

community and accordingly community certificate was issued as per

Ext.P12(a).

4. Heard the learned Standing Counsel for the Commission also. In

the light of Ext.P12(a), Exts. P4, P5 and P10 will stand set aside. The

petitioner will produce the original of Ext.P12(a) certificate before the

Public Service Commission within a week. Now that it is found that she is

entitled to be considered as belonging to Hindu Ullada community, she will

be entitled to be advised and appointed to the post of Veterinary Surgeon

Grade II. Appropriate action will be taken by the respondents within a

period of three weeks thereafter. As ordered already in the interim order

dated 10.4.2008 that she will be entitled to all service benefits, consequent

on the appointment.

The writ petition is allowed as above. No costs. The petitioner will

produce a copy of this judgment before the Public Service Commission for

compliance.

(T.R. Ramachandran Nair, Judge.)

kav/