High Court Kerala High Court

Manjula Devi.P.K vs The Public Service Commission on 3 February, 2011

Kerala High Court
Manjula Devi.P.K vs The Public Service Commission on 3 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2887 of 2011(I)


1. MANJULA DEVI.P.K.,
                      ...  Petitioner
2. SREETHI P., W/O.BABU.C.,
3. RANJU.M.V., CHALLUVAKODE,

                        Vs



1. THE PUBLIC SERVICE COMMISSION
                       ...       Respondent

2. THE KANNUR UNIVERSITY,

3. THE CONTROLLER OF EXAMINATION,

4. THE PRINCIPAL, CRESCENT COLLEGE,

5. THE PRINCIPAL, AMBEDKAR COLLEGE AND

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/02/2011

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                   W.P.(C) NO.2887 OF 2011(I)
              --------------------------------------------------
           Dated this the 3rd day of February, 2011

                           J U D G M E N T

Petitioners state that they have appeared for B. Ed final

examination in colleges affiliated to the 2nd respondent University.

They approached this court stating that the PSC has notified

vacancies for appointment to the post of Higher Secondary School

Teachers and Non Vocational Higher Secondary School Teachers

and that the last date for submitting application is 9.2.2011. In

this writ petition, they seek a direction to the University to declare

the results sufficiently early so that the petitioners can make their

application in response to the notification published by the PSC.

2. Standing Counsel for the University has obtained

instructions in the matter. According to the Standing Counsel

University will publish results on or before 8.2.2011.

3. In my view, the submission now made on behalf of the

University before this court will redress the grievance of the

petitioners. This submission is recorded.

Writ petition is closed.

(ANTONY DOMINIC)
JUDGE
vi/