IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11186 of 2004(F)
1. P.T. AMBILY, D/O. THANKAPPAN,
... Petitioner
Vs
1. THE KERALA PUBLIC SERVICE COMMISSION
... Respondent
2. THSE DISTRICT OFFICER,
3. THE DIRECTOR, INDIAN SYSTEMS OF MEDICINE
4. K.G. JAYAPRAKASH, KUZHIYALIL HOUSE,
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :10/11/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.11186 of 2004
-----------------------------------------
Dated this the 10th day of November, 2008
JUDGMENT
Petitioner approached this court with certain grievances
regarding her appointment from Ext.P1 ranked list. It was
submitted that the 4th respondent was illegally appointed.
Learned counsel for the 4th respondent submits that the said
respondent expired. In view of the development as above in case
the petitioner has still any grievance left she may approach the
first respondent, in which case appropriate action in the matter
will be taken within another one month.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.11186 of 2004
———————————–
JUDGMENT
10th November, 2008