High Court Kerala High Court

Prasobhkumar P. vs The Kerala Public Service … on 24 June, 2010

Kerala High Court
Prasobhkumar P. vs The Kerala Public Service … on 24 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19685 of 2010(I)


1. PRASOBHKUMAR P., AGED 31 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT OFFICER, KERALA PUBLIC

3. THE COMMANDANT, OFFICE OF THE

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/06/2010

 O R D E R
                       ANTONY DOMINIC, J
                      -------------------
                       W.P.(C).19685/2010
                      --------------------
              Dated this the 24th day of June, 2010

                             JUDGMENT

Petitioner was advised for appointment to the post of Police

Constable. He was appointed and was required to report for

duty on 28.11.2009. According to the petitioner, due to back

pain, he could not report for duty on that day. He sent Ext.P2

letter dated 28.11.2009 to the 3rd respondent along with the

medical certificate. It is stated that despite the request that was

made, by Ext.P4 dated 10.3.2010, 2nd respondent intimated that

the advice has been cancelled. Thereupon, petitioner submitted

Ext.P5 to the 3rd respondent and by Ext.P6, 3rd respondent

intimated the petitioner that he will abide by the orders of the

superiors. It is thereupon that this writ petition is filed.

2. Admittedly petitioner had to report for duty on

28.11.2009. According to him, due to illness he could not report

and thereupon he made Ext.P2 representation dated 28.11.2009

to the 3rd respondent. Even if it is accepted that the said

W.P.(C).19685/2010
2

representation was made, petitioner has not done anything until

the advice was cancelled on 10th March 2010. If the petitioner

had genuine reason for not reporting for duty after making

Ext.P2 representation, he ought to have enquired the matter with

the 3rd respondent and got the time for joining duty extended

and reported on recovering from his sickness. This the

petitioner did not do. Therefore, it is the neglect on the part of

the petitioner which resulted in Ext.P4 and I am not persuaded

to interfere with the same.

Writ petition is accordingly dismissed.

ANTONY DOMINIC,
Judge

mrcs