High Court Kerala High Court

Rekha.S.S. vs State Of Kerala on 14 December, 2007

Kerala High Court
Rekha.S.S. vs State Of Kerala on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36490 of 2007(R)


1. REKHA.S.S., GURUVAYOORAPPAN VILLA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/12/2007

 O R D E R
                          S.SIRI JAGAN, J.
                     =======================
                       W.P.(C) No.36490 of 2007
                     =======================

                Dated this the 14th day of December, 2007


                              JUDGMENT

The petitioner’s complaint in this writ petition is that

although vacancies have been reported to the Public Service

Commission for the post of Part-Time Junior Language Teacher

(Hindi), advice memos are not being issued. The list has expired

on 9.9.2007. The learned standing counsel for the Public Service

Commission submits that advice memos have been issued in

respect of all vacancies which have been reported before the

expiry of the list. This is recorded and the writ petition is closed.

S.SIRI JAGAN,
JUDGE

jp