IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2035 of 2003()
1. NARENDRA NATH, P.P. S/O.PARAMESWARA
... Petitioner
2. P.A.RAJU(SHAJI) S/O.P.AYYAPPAN,
3. SURENDRA PANICKER R,
4. P.C.MADHUKUMAR, S/O.PAPPU, THARAYIL
5. RAJU V.A. S/O.V.T. AYYAPPAN,
6. M.K.BABU, S/O.M.K.KUMARAN,
Vs
1. KERALA PUBLIC SERVICE COMMISSION,
... Respondent
2. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.C.A.CHACKO
For Respondent :SC FOR KSEB.
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/06/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
W.A.No.2035 of 2003
========================
Dated this the 19th day of June, 2007.
JUDGMENT
Radhakrishnan,J.
Writ Appeal is filed against the finding of the learned single Judge
that when persons possessing higher academic qualifications than what
is required for a post in the lowest rung of the service which involves
only manual labour, are appointed, it is almost certain that they will
not stick on to the job but vacate the same as early as possible.
Notification specifically states a pass in IV standard is the qualification
for the post and it is further stipulated that the candidate should not
pass X standard. Admittedly, petitioners have passed S.S.L.C. and
hence, they are not eligible to apply for the post of Mazdoors. Learned
single Judge rightly held so. We find no reason to take a different view
as was taken by the learned single Judge.
Writ Appeal is dismissed.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 20/6