High Court Kerala High Court

Dipin.K.R. vs The Kerala Public Service … on 1 February, 2007

Kerala High Court
Dipin.K.R. vs The Kerala Public Service … on 1 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34170 of 2006(P)


1. DIPIN.K.R., KARIMATH HOUSE,
                      ...  Petitioner
2. MIDHUN.M.U., MADATHINGAL HOUSE,

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. THE THRISSUR DISTRICT CO-OPERATIVE

3. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice J.M.JAMES

 Dated :01/02/2007

 O R D E R
                              J.M.JAMES, J.

                               -------------------

                        W.P.(C). 34170/2006 (P)

                               --------------------

              Dated this  the 1st day of February, 2007


                               JUDGMENT

The complaint of the writ petitioners is that the

second respondent, bank, had appointed three persons from

the 1994 list, published by the first respondent, P.S.C,

because of which the opportunities of the writ petitioners are

being deprived off. A complaint dated 16.12.2006 had been

preferred before the third respondent, the Joint Registrar.

The same is pending. Hence this petition.

2. The prayer of the writ petitioners, therefore, is

that Ext.P3 representation dated 16.12.2006 may be directed

to be disposed of, after ascertaining the true facts, in the light

of the directions contained in the judgment of this Court in

W.P.(C).No. 17532 and 27083 of 2004 dated 21.7.2006 as

well as the directions, if any, given by the Supreme Court of

India, on the matter.

3. In the light of the above facts situation, I direct the

third respondent, the Joint Registrar, to hear the petitioners

W.P.(C).34170/2006

2

and dispose of Ext.P3 representation dated 16.12.2006, after

obtaining the views of the first respondent, P.S.C, as well as

hearing the second respondent, bank, within two months from

the date of receipt of a certified copy of this judgment, before

it.

4. Until a decision is taken on Ext.P3 representation,

all the appointments shall only be subject to the directions

contained in the judgment dated 21.7.2006.

The writ petition is disposed of as above.

J.M.JAMES

JUDGE

mrcs