High Court Kerala High Court

Sureshkumar K.S vs State Of Kerala on 6 December, 2010

Kerala High Court
Sureshkumar K.S vs State Of Kerala on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22059 of 2008(A)


1. SURESHKUMAR K.S.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. KERALA PUBLIC SERVICE COMMISSION,

3. THE DIRECTOR OF VOCATIONAL HIGHER

                For Petitioner  :SRI.C.S.SUNIL

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/12/2010

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
               W.P.(C). No.22059/2008-A
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
         Dated this the 6th day of December, 2010

                    J U D G M E N T

The petitioner herein was an applicant to the post

of Vocational Teachers in Medical Laboratory Technician

in the Department of Vocational Higher Secondary School

Education. The qualification of the petitioner is Post

Graduation in Medical Laboratory Technology wherein he

had secured 61.17% for M.Sc.(Medical Laboratory

Technology) and 54.98% for Degree of Bachelor Science

in M.L.T. The petitioner is a Scheduled Caste.

2. The notification herein is dated 05/10/2004.

Going by the notification, at Degree level the

candidate should have obtained 60% marks. According to

the petitioner, he is having 61.17% marks in M.Sc.(MLT)

and, accordingly, he applied for the post. He passed

in the written examination and was included in the

ranked list also. Subsequent to the verification of

his certificates, his application was rejected as he

was not having 60% marks in B.Sc (MLT). The petitioner

claims inclusion in the interview on the basis of P.G

qualification. But, as on the last date for receipt of

W.P.(C). No.22059/2008
-:2:-

the application, i.e. 24/11/2004, the petitioner has

not acquired P.G qualification. Ext.P2 P.G certificate

is dated 07/07/2006. Admittedly, the acquisition of

the P.G qualification is on a later date. The

amendment of the qualification with regard to the marks

of Degree examination brought out by Ext.P6 is also on

a later date, namely, 23/06/2007. Therefore, that also

will not help the petitioner. In that view of the

matter, the writ petition fails and the same is

dismissed. No costs.

(T.R. Ramachandran Nair, Judge.)

ms