Kerala High Court
Radhakrishnan T.S. vs Kerala Public Service Commission on 10 April, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12291 of 2008(L)
1. RADHAKRISHNAN T.S., THOTTARATH HOUSE,
... Petitioner
Vs
1. KERALA PUBLIC SERVICE COMMISSION,
... Respondent
2. THE DISTRICT OFFICER,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/04/2008
O R D E R
THOTTATHIL. B. RADHAKRISHNAN, J.
------------------------------------------
W.P.(C)No.12291 OF 2008
-------------------------------------------
Dated this the 10th day of April, 2008
JUDGMENT
The petitioner applied to the Public Service Commission
without following the prescribed procedure. He sent application
to the Head office instead of the District Office. The PSC deals
with enormous number of applications for various selections and
unless its procedure is duly followed, it would only result in
administrative chaos, stultifying its working. Hence no direction
can be issued to consider the petitioner’s application by
forwarding it to the appropriate authority. Therefore, the writ
petition is dismissed.
THOTTATHIL. B. RADHAKRISHNAN, JUDGE
Acd