High Court Kerala High Court

Mini.P.R. vs The Kerala Public Service … on 31 January, 2008

Kerala High Court
Mini.P.R. vs The Kerala Public Service … on 31 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3703 of 2008(N)


1. MINI.P.R., PUTHENPURAYIL,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT OFFICER,

3. THE STATE OF KERALA, REP. BY ITS

4. MINI THOMAS (REG.NO. J 100352)

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :31/01/2008

 O R D E R
                           V.GIRI, J
                         -------------------
                     W.P.(C).3703/2008
                        --------------------
         Dated this the 31st day of January, 2008

                         JUDGMENT

Petitioner applied for the post of L.D.Typist in

response to the notification issued by the PSC on

31.12.2005. One of the qualifications required in that

behalf is a pass in Computer Word Processing or

equivalent qualification. According to the petitioner, she

had undergone a course of Microsoft Office with Word

Processing from the Bharatheeya Computer Saksharatha

Mission as evidenced by Ext.P5 and it must be treated as

equivalent qualification.

2. Learned Standing Counsel for the PSC submits that

13 institutions were enumerated by the PSC in a

subsequent clarification issued by the Commission on

30.7.2007 and the institution which has issued Ext.P5

certificate is not one of them. This submission is correct.

3. In the result, I do not find any error in the stand

taken by the PSC to the effect that the petitioner is not

W.P.(C).3703/2008
2

qualified in terms of the notification. Writ petition is

bereft of merit and the same is dismissed.

V.GIRI,
Judge

mrcs