High Court Kerala High Court

Vijayalakshmi.K. vs Kerala Public Service Commission on 14 November, 2008

Kerala High Court
Vijayalakshmi.K. vs Kerala Public Service Commission on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31979 of 2008(F)


1. VIJAYALAKSHMI.K., 38 YEARS
                      ...  Petitioner

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION
                       ...       Respondent

2. DISTRICT OFFICER, KPSC, CIVIL STATION

                For Petitioner  :SRI.U.BALAGANGADHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :14/11/2008

 O R D E R
                             P.N. RAVINDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 31979 OF 2008
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 14th day of November, 2008

                                   JUDGMENT

The petitioner was an applicant for appointment to the post of

Confidential Assistant for which one among the qualifications

prescribed is a certificate in Computer Word Processing. The

petitioner relies on Ext.P3 certificate issued by the District Literacy

Mission, Palakkad. She submits that the DTP course which she had

undergone is adequate qualification for the post. The Kerala Public

Service Commission however, declined to accept the petitioner’s

application on the ground that she does not possess the requisite

qualification. The petitioner contends that as there is no material

difference between the courses conducted by the State Literacy

Mission and the District Literacy Mission the stand taken by the

Commission is illegal.

2. In my opinion, the point raised by the petitioner is covered

against her by a decision of the Division Bench of this Court in WA

No.1989 of 2008 and connected cases. By the said judgment, the

appeals filed by the Kerala Public Service Commission were allowed

holding that the certificate issued by the District Literacy Mission is

W.P.C.No. 31979 OF 2008
-:2:-

not adequate and that the Commission was right in rejecting the

applications submitted by candidates possessing certificates in

Computer Word Processing issued by the District Literacy Mission.

The Writ Petition fails and is accordingly dismissed.

(P.N. RAVINDRAN, JUDGE)

ttb

W.P.C.No. 31979 OF 2008
-:3:-