IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33853 of 2008(E)
1. LAKSHMI.V.C.
... Petitioner
Vs
1. SECRETARY TO GOVERNMENT,
... Respondent
2. SECRETARY TO GOVERNMENT
3. KERALA PUBLIC SERVICE COMMISSION
For Petitioner :SRI.AVM.SALAHUDIN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :18/11/2008
O R D E R
P.N.RAVINDRAN, J.
-------------------------------
W.P.(C) No.33853 of 2008
-------------------------------
Dated this the 18th November, 2008.
J U D G M E N T
Heard Sri.A.V.M.Salahuddeen, the learned counsel
appearing for the petitioner, Sri.Alexander Thomas, the learned
Standing Counsel appearing for the Kerala Public Service
Commission, hereinafter referred to as ‘the Commission’ for short
and Sri.P.Nandakumar, the learned Government Pleader
appearing for respondents 1 and 2.
2. The petitioner who belongs to a scheduled caste
community applied for appointment to the post of Anganwadi
Supervisor pursuant to the notification published by the
Commission in the Kerala Gazette dated 14.2.2008. The
petitioner’s grievance is that though she had applied within time,
the Commission has not issued a hall ticket to her to appear for
the examination. The petitioner further submits that the
examination is scheduled to be held on 20.11.2008 and that as
W.P.(C) No.33853/2008
2
she has applied in time, she may be permitted to appear for the
examination and that she may also be considered for selection.
3. The learned Standing Counsel appearing for the
Commission submits that in the application form, the petitioner’s
date of birth is given as 20.1.1953 and her application was,
therefore, rejected as over aged. He further submits that going
by the application, the petitioner has completed the age of
superannuation, and is therefore ineligible to apply for the post.
A fax copy of the application was also made available to me for
perusal.
As the petitioner has attained 55 years of age,
which presently is the age of superannuation, the petitioner
cannot be granted the reliefs prayed for. The Writ Petition fails
and is accordingly dismissed.
P.N.RAVINDRAN,
JUDGE
nj.