High Court Kerala High Court

Seenath K. vs Kerala Public Service Commission on 28 June, 2007

Kerala High Court
Seenath K. vs Kerala Public Service Commission on 28 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32166 of 2006(D)


1. SEENATH K., D/O. MOIDUTTY,
                      ...  Petitioner
2. JAYASHREE K.S., W/O. JAGANIVASAN,
3. OMANA K.C., D/O. K.V.CHACKO,
4. PRIYA K.C., W/O. JANE PAULOSE,
5. RANI MATHEW, D/O. K.P.MATHEW,
6. DEEPA K.C., W/O. PRADEEP,
7. BINDU P., D/O. V.P.KESAVANKUTTY,
8. JYOTHI UNNIKRISHNAN, W/O. PRADEEP,
9. INDU M., D/O. K.V.MADHAVANKUTTY,
10. BHAGYALAKSHI,

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. THE DISTRICT OFFICER,

3. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :28/06/2007

 O R D E R
                              A.K. BASHEER, J.
                              --------------------------
                        W.P.(C). NO. 32166 OF 2006
                                ---------------------

                     Dated this the 28th day of June, 2007

                               J U D G M E N T

Petitioners who claim to have participated in the written

examination held by the Kerala Public Service Commission in November

2005 for selection and appointment to the post of Lower Primary School

Assistant (Malayalam) have filed this writ petition praying for a declaration

that the written test held in “Palakkad and other Districts” is thoroughly

irregular, bristled with various irregularities, and therefore it is liable to be

declared as illegal, void and inoperative. There is a further prayer to

interdict the Commission from advising candidates from the list prepared by

it on the basis of the above written test.

2. The case of the petitioners appears to be that many of the

questions in the question papers were from subjects “outside the syllabus”.

They have produced a true photocopy of one such question paper as

Ext.P1. According to the petitioners, subjects like Malayalam and Maths

were not included in the examination. But questions carrying eleven marks

were included in the question paper. Significantly, the syllabus for the

examination has not been produced.

3. The other contention raised by the petitioners is that cut off

marks fixed by the Commission for each District are “altogether different”.

WPC NO.32166/06 Page numbers

Of course petitioners have indicated the marks set apart for each District.

The contention is that the above method adopted by the Commission is

highly discriminatory.

4. It is admitted by the petitioners that the Commission had

published the short list and final ranked list after holding the test. The

grievance of the petitioners is that their names did not find a place in the list

because of the above discrepancies and irregularities.

5. Significantly, this writ petition was filed in December 2006, more

that one year after holding of the examination.

6. I have carefully perused the averments made in the writ petition.

I do not find any valid reason to allow the prayers made by the petitioners

not only for the reason that the writ petition was filed belatedly, but also

since petitioners have not placed sufficient materials on record to

substantiate their contentions. Indisputably, several candidates who have

been included in the list might have been advised already. None of them

have been made parties. At this belated stage, it may not be proper or just

to upset the settled situation.

Therefore the writ petition fails and it is accordingly dismissed.




                                                      A.K. BASHEER, JUDGE


vps

WPC NO.32166/06    Page numbers




                                 A.K. BASHEER, JUDGE


                                       OP NO.20954/00

WPC NO.32166/06    Page numbers

                                        JUDGMENT


                                   1ST MARCH, 2007