IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33243 of 2007(G)
1. REMA. V.P.,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. KERALA PUBLIC SERVICE COMMISSION
3. DISTRICT OFFICER
4. THE PRINCIPAL,
For Petitioner :SRI.P.V.SURENDRANATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 33243 of 2007
--------------------------
Dated this the 26th November, 2007
J U D G M E N T
The dispute in this case is whether the petitioner is
qualified for being considered for the post of L.D. Typist
(Category No.225/2005) in terms of the notification issued by the
P.S.C. One of the qualifications prescribed is a successful
completion of course in Computer Word Processing at least for
three months either from the K.G.T.E or one of the enumerated
institutions, subsequently declared by the P.S.C. Exhibit-P8
shows that the petitioner had undergone the said course from
Seethi Sahib Memorial Polytechnic stated to be established
under the Canada-India Institutional Co-operation Project. It
seems that the P.S.C. did not accept the same for the reason
that the said certificate does not show the duration of the course
as three months and refers to only the actual hours of the
course. Apparently, the petitioner thereafter produced Exhibit-
P10 which shows that the course was for three months.
According to the petitioner the original of Exhibit-P10 was
produced before the P.S.C.
W.P ( C) No. 33243 of 2007
2
After having heard the learned standing counsel for the
P.S.C, this writ petition is disposed of directing the 3rd
respondent to consider the originals of Exhibit-P8 and P10, verify
whether the same is in terms of the notification and if so, to
include the petitioner also in the rank list provided it is
acceptable and the petitioner is otherwise eligible. The
petitioner may produce the originals of Exhibits P8 and P10 or if
the same have already been produced before the 3rd respondent,
attested copies of the same may be produced along with
certified copy of this judgment on or before 30.11.2007.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 33243 of 2007
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007