IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37528 of 2009(I)
1. SHARLET.C., AGED 39 YEARS, DAUGHTER OF
... Petitioner
Vs
1. THE KERALA PUBLIC SERVICE COMMISSION
... Respondent
2. THE DISTRICT OFFICER, THE KERALA
3. THE TALUK OFFICER, TALUK OFFICE, KOLLAM.
4. THE VILLAGE OFFICER, THE EAST KALLADA
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :29/01/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C) NO. 37528 OF 2009
--------------------------------------------
Dated this the 29th day of January, 2010
JUDGMENT
The petitioner is an applicant for the post of Last Grade Servant.
The first respondent conducted due selection process for the said purpose.
Apprehending that the petitioner would not be considered as a Latin
Catholic and would not be given the benefit of reservation extended to the
Latin Catholic Community, treating her as included in the non-creamy
layer, this Writ Petition is filed for a direction to the respondents to
include her name in the supplementary list for Latin Catholics.
2. When the matter came up for admission, learned Standing
Counsel for the Public Service Commission made available the
communication received from the first respondent, No. AVI (2)
123/2010/GW dated 8.1.2010, which contains the following statement:
“The petitioner Smt. Sharlet. C. was given
the community benefit of LC considering her
Non Creamy Layer Certificate (Ext.P4) and was
included in the Supplementary list of the Ranked2
List to the post of Last Grade Servant in various
Department in Kozhikode District (Ranked List
No.224/08/KKD. Category No.056/06 published
on 18.09.2008) assigning Rank No.121.”
3. It is thus evident from the above said communication that the
grievance of the petitioner has been redressed. After giving the benefit
extended to Latin Catholic, she has been included in the supplementary
rank list and assigned rank No.121.
The Writ Petition is, therefore, closed.
(C.T. RAVIKUMAR, JUDGE)
sp/
3
C.T. RAVIKUMAR, J.
W.P.(C) NO. 37528/2009
JUDGMENT
29th January, 2010