High Court Kerala High Court

Sanal K vs Kerala Public Service Commission on 24 January, 2007

Kerala High Court
Sanal K vs Kerala Public Service Commission on 24 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2452 of 2007(P)


1. SANAL K.,
                      ...  Petitioner
2. MANSY M.,
3. SAJEENA J.,
4. ROJA J.S.,

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. STATE OF KERALA,

3. DIRECTOR,

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :24/01/2007

 O R D E R
                                      K.K.DENESAN, J.

                    -------------------------------------

                      WP(C)Nos. 2452, 2523 & 2587 OF 2007

                      ------------------------------------

                       Dated this the 24th January, 2007.



                                         JUDGMENT

These writ petitions raise an identical question and

therefore disposed of by this common judgment. The

petitioners are candidates before the respondent-Public

Service Commission seeking for appointment to the post of

District Probation Officer in the Social Welfare

Department. The notification issued by the Commission as

well as the relevant rules requires the candidates to

possess certain essential qualifications. A bachelors

degree in Social Work or Social Services is one of the

qualifications. Some of the petitioners possess a Post

Graduate Degree in Sociology. But none of them possesses a

degree in Social Work or Social Services. The

respondent-Commission has taken up the stand that the

petitioners are not qualified, and therefore, they cannot

be permitted to participate in the further selection

process including interview.

2. Counsel for the Commission has brought to my notice

the judgment of the Division Bench of this Court in Mukesh

v. State of Kerala {2006(4) KLT 1023}. It appears that the

ratio of the above decision squarely applies to the point

raised for consideration in these writ petitions.

WPC 2452/07 etc. 2

Precisely the issue discussed in the above judgment is the

same and the ultimate finding is against the petitioners.

The Division Bench has held that unless the candidates

possess a degree in Social Work or Social Services, they

have no right to participate in the selection process. It

follows that these writ petitions are liable to be

dismissed. I do so.

K.K.DENESAN

Judge

jj