High Court Kerala High Court

Satheesh Kumar.V. vs State Of Kerala on 11 February, 2011

Kerala High Court
Satheesh Kumar.V. vs State Of Kerala on 11 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2883 of 2011(I)


1. SATHEESH KUMAR.V., KARTHIKA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR, KERALA STATE SCIENCE &

                For Petitioner  :SRI.SANTHAN V.NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/02/2011

 O R D E R
                             S.SIRI JAGAN, J.

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

                         W.P(C).No.2883 of 2011

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

             Dated this the 11th day of February, 2011

                                JUDGMENT

Petitioner responded to a notification dated 2.6.2003, inviting

applications for appointment to the post of Lower Division Clerk in the

second respondent’s institution. He was interviewed on 1.12.2003.

According to the petitioner, petitioner was first in the rank list

published after the interview. But the list was cancelled within two

days without reason and the selection was re-notified. Thereafter, in

the re-selection one Abdul Rasheed was appointed. But his

appointment was later cancelled on finding that he was unqualified.

The petitioner filed a complaint and elaborate enquiry was instituted,

even upto the level of the Chief Minister. Ultimately, second

respondent re-notified the selection by Exhibit P8 dated 9.12.2009. By

that time the petitioner became over aged for applying for the post. It

is under the above circumstances, the petitioner has filed this petition

seeking the following reliefs:

“A. Issue a writ of certiorari or any other appropriate

writ, direction or order calling for records leading

up to Ext.P8 and quash the same.

WP(C).2883/11 2

B. Writ ofmandamus or any other appropriate writ,

directin or order directing the respondents to

appoint the petitioner as per the earlier rank list

published for the interview dated 1.12.2003.

C. Grant such other relief or reliefs that may be

prayed for or that are found to be just and proper

in the nature and circumstances of the case.”

2. I have heard the learned Government Pleader also.

3. In the Writ Petition the petitioner says that the petitioner’s

name was first in the rank list published after the interview. But he has

not stated in the Writ Petition as to from where he has received that

information, insofar as admittedly, the petitioner has not seen the rank

list. He himself has produced a lot of documents along with I.A.No.2210

of 2011, which would go to show that the committee, which

interviewed the candidates on 1.12.2003, found that none of the

candidates were fit to hold the post, insofar as their capacity to convey

was found to be not at all satisfactory. Therefore, they did not even

publish any rank list and decided to re-notify the post. Of course, in the

re-notification one Abdul Rasheed was appointed, who was later found

not to possess one specific qualification prescribed and therefore, his

appointment was cancelled. It is thereafter the re-notification was

issued now.

WP(C).2883/11 3

4. I do not think that in the above circumstances the petitioner

can seek the reliefs prayed for. As per the records produced, it is

evident that pursuant to the interview on 1.12.2003, no rank list was

prepared because the Committee was of opinion that none of the

candidates interviewed were fit to hold the post. The petitioner cannot,

now in 2011, claim that that decision of the Committee should be

cancelled and he should be appointed to the post. In the facts revealed

it is in the fitness of things that a fresh selection should be conducted.

It is only unfortunate that by then the petitioner became over aged.

That cannot be helped in the circumstances. Therefore, I do not find

any merit in the Writ Petition. Accordingly, the same is dismissed.

S.SIRI JAGAN, JUDGE

vgs