IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23125 of 2008(C)
1. S.MAYA DEVI, G.C.S.BHAVAN,
... Petitioner
Vs
1. KERALA PUBLIC SERVICE COMMISSION,
... Respondent
2. THE DISTRICT OFFICER,
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :21/08/2008
O R D E R
P.N.RAVINDRAN, J.
======================================
W.P.(C)No.23125 of 2008
======================================
Dated this the 21st day of August 2008
JUDGMENT
The petitioner applied for appointment to the post of Lower
Division Typist in Thiruvananthapuram District pursuant to Ext.P1
notification issued by the Kerala Public Service Commission. She
appeared for the written test on 12.8.2006. She was also included
in Ext.P4 short list published by the Kerala Public Service
Commission. At the time of verification of certificates, the
petitioner produced Ext.P2 certificate to the effect that she has
been awarded Diploma in Office Automation by the Electronics
Research & Development Centre of India (ER & DCI for short). The
petitioner was then directed to produce certificates to prove that
the course was directly conducted by ER&DCI. The petitioner
thereupon produced Exts.P6 and P7 certificates. However, they
were not acceptable to the Commission. Hence, the petitioner
was not included in the ranked list published on 5.12.2007. This
writ petition was thereupon filed challenging the petitioner’s non-
inclusion in the ranked list. The petitioner has now produced
Ext.P12 certificate dated 17.8.2000 issued by the Centre for
Development of Advance Computing (formerly known as ER & DCI)
W.P.(C)23125/2008 2
to the effect that the course Diploma in Office Automation was
directly conducted by it at Bharat Sevak Samaj, Nedumangad. The
petitioner contends that this Court had in Ext.P9 judgment
directed the Commission to consider whether the same
qualification is acceptable and that Ext.P11 was thereupon issued
including the petitioners in W.P.(C) 2879 of 2008 in the ranked
list. The learned counsel for the petitioner submits that as the
petitioner has passed the same Diploma course, she is also
entitled to be included in the ranked list.
2. This Court had, in Ext.P9 judgment noticed that the
eligibility of candidates who have passed the diploma course
directly conducted by the C-DAC (formerly ER & DCI) deserves to
be considered by the Kerala Public Service Commission. After
such consideration, candidates having the same qualification were
included in the ranked list. This is not disputed by the
respondents.
In the result, the writ petition is disposed of with a direction
that in event of the petitioner submitting a representation before
the Secretary, Kerala Public service Commission along with a copy
of this judgment and the original of Ext.P12, the Commission
shall consider the same and take a decision as regards the
inclusion of the petitioner’s name in the ranked list. If the
Commission finds that the petitioner is similarly placed as the
W.P.(C)23125/2008 3
petitioner in Ext.P9 judgment, her name also shall be included in
the ranked list. The inclusion of the petitioner in the ranked list
and her advice will not be to the detriment of candidates already
advised from the ranked list till date.
P.N.RAVINDRAN, JUDGE
css/