High Court Kerala High Court

Santhosh .S vs Kerala Public Service Commission on 1 November, 2010

Kerala High Court
Santhosh .S vs Kerala Public Service Commission on 1 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31640 of 2010(D)


1. SANTHOSH .S, SANTHOSH BHAVAN
                      ...  Petitioner

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION
                       ...       Respondent

2. THE DISTRICT OFFICER

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/11/2010

 O R D E R
                        S. SIRI JAGAN, J.
                - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C)No.31640 of 2010
                - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 1st day of November, 2010

                          J U D G M E N T

The petitioner’s application for the post of Live Stock

Inspector Grade II has been rejected by the Public Service

Commission on the ground that, he has wrongly bubbled his

register number in the OMR answer sheet. The petitioner

submits that, it has no consequence insofar as the

petitioner’s register number has already been filled up in

the answer sheet itself manually and therefore there cannot

be any difficulty in identifying the register number of the

petitioner. The petitioner therefore seeks the following

reliefs:

i) To issue a writ of certiorari quashing Ext.P2 to the extent
to which it says that the candidature of the petitioner is
invalidated on the ground that it is wrongly bubbled;

ii) To issue a writ of mandamus directing the respondents to
accept the candidature of the petitioner also and to
include the petitioner also in Ext.P2 short list and also in
the ranked list to be published for the post of Livestock
Inspector Gr.II notified as category No.135/2008 by
Kerala Public service Commission;

W.P.(C)No.31640 of 2010
-2-

iii) To issue a writ of mandamus directing the respondents to
advice the petitioner also to the post of Livestock
Inspector Gr.II notified as category No.135/2008, on the
basis of his position in the ranked list;

2. When it was pointed out to the learned counsel for

the petitioner that, this court has in several decisions

including Division Bench decisions held that wrong

bubbling of the register number is sufficient reason to

invalidate the candidature of an applicant, the petitioner

raised a contention that, the Commission has taken a

decision to give relaxation in cases where the number of

candidates are few. Therefore I passed the following order

on 15.10.2010.

“The learned counsel for the petitioner submits that
although this Court has already held that wrong bubbling of
register number would be sufficient grounds to reject the
candidature, he learned that the Commission has taken a
decision that some relaxation can be had in cases where the
number of candidates is less.

The learned standing counsel shall get instructions on the
same.

Post after two weeks.”

3. Today the learned standing counsel for the P.S.C.,

after obtaining of instructions, submits that, no such

W.P.(C)No.31640 of 2010
-3-

decision has been taken by the Commission and they take

the stand that the petitioner’s candidature has been

invalidated correctly.

4. In view of the fact that in W.A. Nos.2752, 2748 &

2487 of 2009 three Division Benches have already held that

wrong bubbling of register number in the O.M.R. answer

sheet is sufficient reason to invalidate the candidature of an

applicant, I do not think that, the petitioner can succeed in

this writ petition. Accordingly the writ petition is dismissed.

S. SIRI JAGAN
JUDGE

shg/