High Court Kerala High Court

Veena .S vs Kerala Public Srvice Commission on 9 February, 2011

Kerala High Court
Veena .S vs Kerala Public Srvice Commission on 9 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4259 of 2011(F)


1. VEENA .S, AGED 36 YEARS, W/O.SETHUNATH,
                      ...  Petitioner

                        Vs



1. KERALA PUBLIC SRVICE COMMISSION,
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.S.SANAL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/02/2011

 O R D E R
                                 S. Siri Jagan, J.
                  =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                          W.P(C) No. 4259 of 2011
                  =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 9th day of February, 2011.

                                J U D G M E N T

The petitioner is a practicing lawyer belonging to the Hindu

Ezhava community. She applied for the post of Secretary in Grama

Panchayats pursuant to a notification inviting applications published

by the Public Service Commission. In the application, the petitioner

did not fill up the column relating to claim for reservation. She

appeared for the interview and according to the petitioner, when it

was pointed out to the petitioner that she has not claimed reservation,

she has submitted a caste certificate in accordance with law. But she

is not being considered as an Ezhava candidate and is being

considered only as an open category candidate, is the grievance of the

petitioner in this writ petition. The petitioner therefore seeks the

following relief:

“Issue a writ of mandamus or any other appropriate writ, order or
direction directing the 1st respondent to include the petitioner in
the rank list prepared for Ezhava community for the post of Grama
Panchayat Secretary.”

2. The learned standing counsel for the Public Service

Commission submits that the issue is squarely covered against the

petitioner by the decision of this Court in Shaji v. Kerala Public

Service Commission, 2011(1) KLT 99. The learned counsel for the

petitioner submits that the said decision can be distinguished on

facts. According to counsel for the petitioner, in that decision, the

petitioner therein had filled up the column relating to reservation in

the negative, whereas in the petitioner’s case, she bona fide omitted

to fill up the column relating to reservation.

I am of opinion that there is no distinguishing features between

W.P(C) No. 4259/11 -: 2 :-

the facts of the two cases in the matter of application of the law

laid down by this Court. In both, the candidate has not claimed

reservation in the application form. The law laid down in the

above decision is that a candidate who did not claim benefit of

reservation in the application form cannot subsequently claim

benefit after the select list is published and Rule 40 of the Public

Service Commission Rules of Procedure, 1976 cannot be invoked

as a matter of right by a candidate to allow the candidate to

rectify a mistake in the application submitted before the Public

Service Commission. Therefore, the said judgment is squarely

applicable to the facts situation in this case also. Accordingly,

following that decision this writ petition is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.