IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31859 of 2009(B)
1. ZAHIRA K.M., AGED 27,
... Petitioner
Vs
1. THE KERALA PUBLIC SERVICE
... Respondent
2. THE DISTRICT OFFICER, KERALA PUBLIC
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :16/02/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO. 31859 OF 2009
--------------------------------------------
Dated this the 16th day of February, 2010
JUDGMENT
The petitioner is a rank holder in the list published by the Public
Service Commission for appointment to the post of Junior Health Inspector
Grade- II, on 11.9.2007. This Writ Petition has been filed mainly with the
prayer to accept Ext.P2 certificate and to consider the petitioner as fully
qualified for appointment to the said post. In the Writ Petition, a counter
affidavit has been filed by the first respondent wherein it is specifically
stated that taking into account the qualifications specified in the rules
relating to the appointment to the post of Junior Health Inspector Grade-II,
two main lists were prepared. List I contains names of 11 candidates
possessing the technical qualification of Multi purpose Workers Training
certificate issued by the Kerala State Health Services Department or its
equivalent. List II contains names of candidates possessing Health
Inspector Training Certificate Sanitary Training Certificate (Diploma of
AIILSG, Mumbai) or its equivalent. The petitioner is holding Rank No.14
in the supplementary list of Muslim candidates under List II. As per the
counter affidavit, Muslim candidates up to rank No.142 were advised from
W.P.(C) NO.31859 of 2009 2
the Main List in List II and 4 more Muslim candidates remain to be
advised in the Main List of List II. It is also stated that the turn of the
petitioner who is included as rank No.14 in the Muslim Supplementary
List of List II has not arisen so far. Since the list was brought into effect
from 11.9.2007, it would remain valid up to 10.9.2010 if no new list is
drawn and published in the meanwhile. Taking note of the aforesaid
statements in the counter affidavit filed by the first respondent, no relief
can be granted to the petitioner at this stage. Therefore, the Writ Petition
is closed with liberty to the petitioner to move this Court again in case of
occurrence of fresh cause of action.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO.31859 of 2009 3
C.T. RAVIKUMAR, J.
W.P.(C).NO.31859/2009
JUDGMENT
16th February, 2010