High Court Kerala High Court

P.T.Suresh Kumar vs The State Of Kerala on 25 September, 2009

Kerala High Court
P.T.Suresh Kumar vs The State Of Kerala on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 907 of 2009(D)


1. P.T.SURESH KUMAR, S/O.THANKAYYAN NADAR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION,

3. THE DISTRICT OFFICER,K.P.S.C,DISTRICT

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/09/2009

 O R D E R
                        P.N.RAVINDRAN, J.
                        ---------------------------
                       R.P. NO.907 OF 2009
                                    IN
                   W.P.(C) No. 17477 OF 2009
                        --------------------------
           Dated this the 25th day of September, 2009

                              O R D E R

Heard the learned counsel appearing for the review petitioner.

The petitioner, who is working as Peon in the Excise Department

applied for appointment by transfer as Excise Guard. His

application was rejected after a written test was held on the ground

that he was over aged. The writ petition was thereupon filed

challenging the said decision and seeking a writ in the nature of

mandamus commanding the Kerala Public Service Commission to

consider him for appointment to the post of Excise Guard by

transfer. Reliance was placed on Ext.P5 judgment of a learned

single Judge of this Court in support of the contention that no upper

age limit has been fixed for appointment of Excise Guard. By

judgment delivered on 14.8.2009, I allowed the writ petition and

directed the Kerala Public Service Commission to conduct a

physical efficiency test within three months from the date on which

the petitioner produces a certified copy of the judgment.

R.P. No.907/09
2

2. In this review petition, the petitioner seeks review of the said

judgment. He contends that a physical efficiency test is not

warranted in the case of appointment by transfer. In my opinion, as

this contention was not raised in the writ petition and as the petitioner

had no case in the writ petition that he is not required to undergo the

physical efficiency test, this review petition is not maintainable. It

was open to the petitioner even at the stage when he filed the writ

petition to challenge the holding of the physical efficiency test. The

petitioner who did not raise such a challenge in the writ petition is in

my opinion not entitled to raise such a contention by way of a review

petition.

The review petition fails and is accordingly dismissed.

P.N.RAVINDRAN, JUDGE

vps