High Court Kerala High Court

Sunitha N vs State Of Kerala on 14 January, 2008

Kerala High Court
Sunitha N vs State Of Kerala on 14 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1580 of 2008(K)


1. SUNITHA N.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE PRINCIPAL SECRETARY TO GOVERNMENT,

3. THE SECRETARY,

4. THE DISTRICT OFFICER,

5. CHAIRMAN-CUM-DIRECTOR,

6. THE DISTRICT PROJECT CO-ORDINATOR,

7. THE CHAIRMAN,

                For Petitioner  :SRI.T.P.DEYANANTHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :14/01/2008

 O R D E R
                               V.GIRI, J

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

                         W.P.(C).1580/2008

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

           Dated this  the  14th  day of January, 2008


                             JUDGMENT

Petitioner applied for the post of Lower Division

Typist in various departments in Thiruvananthapuram

District as per the notification dated 31.12.2005. The

qualifications prescribed for the said post are the

following:-

         (i).     S.S.L.C  or its equivalent




         (ii).    Lower   Grade   Certificate   in   K.G.T.E.

         Malayalam Typewriting.




(iii). Lower Grade Certificate in K.G.T.E

English Typewriting and Computer word

processing or its equivalent (G.O.(P)

No.19/04 P & ARD dated 8.12.04)

(iv). Those who have passed K.G.T.E

Typewriting before January, 2002 should

produce separate Certificate in computer

word processing or its equivalent.

There is no dispute that the petitioner has passed

W.P.(C).1580/2008

2

K.G.T.E Malayalam Typewriting and K.G.T.E English

typewriting (Lower). Dispute is only whether the

petitioner has also acquired a qualification in Computer

word processing in its equivalent. Petitioner refers to

Ext.P2(d) which is the certificate dated 16.10.2002,

evidencing the fact that she had attended a DTP course

conducted by the Block Panchayat of the Saksharatha

Samithi, under the State Literacy Mission.

Learned counsel for the petitioner submits that as

per Ext.P11 clarification issued by the PSC, they had

declared that certain courses offered by certain

institutions will be treated as equivalent to the

prescribed qualification of course in Computer Word

Processing. Petitioner had approached this Court

earlier challenging the rejection memo issued by the

PSC. Petitioner’s claim was rejected as evidenced by

Ext.P13 judgment. It was also noted therein that the

petitioner had not independently challenged Ext.P11

clarification issued by the PSC.

W.P.(C).1580/2008

3

Petitioner preferred Writ Appeal No.2825/2007

against Ext.P13 judgment. Same was disposed of under

Ext.P15 judgment, directing the PSC to consider

“Annexures-A1 and A2, Ext.P6, P6(a) and P10” and to

take a decision whether the qualification possessed by

the petitioner is equivalent to that of Computer Word

processing.

Petitioner produced the aforementioned

documents before the PSC. PSC considered the

petitioner’s claim and rejected it under Ext.P17 holding

that the course in DTP offered by the Block Panchayat

of the Saksharatha Samithi is not equivalent

qualification as declared by the PSC. Therefore, they

are unable to accept the same. Ext.P17 is under

challenge in this writ petition.

I heard the learned counsel for the petitioner and

the learned Standing Counsel for the PSC.

W.P.(C).1580/2008

4

From a perusal of the writ petition, I also find that

the petitioner has challenged Ext.P11 which is the

clarification issued by the PSC. In so far as the

challenge against Ext.P11 is concerned, I am of the

view that the petitioner’s claim in that regard is

misconceived. Admittedly petitioner does not possess

the prescribed qualification. Petitioner can have a case

only if she possesses a qualification which is equivalent.

It is only under Ext.P11 that certain qualifications have

been declared as equivalent to the prescribed

qualification, by the PSC. If the petitioner’s challenge

against Ext.P11 is accepted, petitioner also loses a

chance of contending that she possesses a qualification

which could be considered as equivalent to the

prescribed qualification. Moreover, several persons who

might have been benefited from Ext.P11 clarification

are not parties to the present writ petition.

Once Ext.P11 is treated as valid, further question is

W.P.(C).1580/2008

5

whether the petitioner possesses the qualification which

can be considered as equivalent to that of the prescribed

qualification. Certificate relied on in this regard by the

petitioner is Ext.P2(d), which shows that she has

completed a course in Desk Top Printing offered by the

Aryad Block Panchayath. Learned counsel for the

petitioner refers to Ext.P14 to show that the syllabus of

the course offered by the District Literacy Mission

would include M.S.Word, and Computer fundamentals.

This therefore, must be treated as a qualification which

is considered as equivalent to that of the prescribed

qualification, it is contended. This Court will be

reluctant to undertake any exercise which will include

a subjective verification of whether a course offered by

an institution or an agency is similar in content to that

contained in the prescribed qualification. PSC, in

exercise of its powers had issued a clarification

enumerating certain institutions, the courses offered

by which are treated as equivalent to the prescribed

qualification. Unfortunately for the petitioner a course

W.P.(C).1580/2008

6

in Desk Top Printing offered by the Saksharatha

Mission is not one of the enumerated items in Ext.P11.

Learned counsel for the petitioner submits that the

directions in Ext.P15 judgment was to the PSC to

consider the documents of the petitioner and to take a

decision whether the qualification possessed by the

appellant (petitioner) is equivalent to that of Computer

Word Processing. He submits that a perusal of Ext.P17

will show that the said aspect has not been correctly

understood or appreciated by the PSC. I am not in a

position to accept the same. Ext.P17 will show that PSC

considered the certificate produced by the petitioner and

also noted that a course in DTP offered by the Literacy

Mission is not one of the qualifications treated as

equivalent, in the clarification issued by the PSC.

Therefore, PSC expressed its disinclination to accept

the said certificate and treat it as a sufficient

qualification. Essentially PSC went by the list of

enumerated qualifications treated as equivalent to the

W.P.(C).1580/2008

7

prescribed qualification. They considered the course

undertaken by the petitioner and found that it is not one

of the enumerated courses. I am not in a position to

accept the submission that there is inadequate

compliance of the directions in Ext.P15 judgment.

Learned counsel for the petitioner relies on the

judgment of the Supreme Court in N.T.Devin katti

and Others v. Karnataka Public Service

Commission and Others (1990 (3) SCC 157) to

contend her position that there is a vested right

available to the petitioner to be considered in terms of

the qualification prescribed as per the rules, in terms of

the advertisement inviting applications. It is true that

the assessment of the qualification must be with

reference to the prescription contained in the

notification. But in the present case, PSC had, even in

Ext.P1 notification reserved unto itself a power to treat

certain qualifications as equivalent. It is accordingly

that Ext.P11 was issued. In fact earlier declaration

W.P.(C).1580/2008

8

made by the PSC on 15.12.2006 was considered by this

Court in Writ Petition No.12356/2007 and upheld. The

same principle would apply in the case of Ext.P11

also. Moreover, as noted by me, the plea of the

petitioner to consider her case is rested on the

continued existence of Ext.P11 and therefore,

challenge against Ext.P11 at the instance of the

petitioner is misconceived.

For all these reasons, writ petition is bereft of

merit and the same is dismissed.

V.GIRI,

Judge

mrcs