IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1137 of 2008()
1. SHEEBA.S., D/O.K.RAVEENDRAN, PLAKKATTU
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.V.JAYAPRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :06/11/2008
O R D E R
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
-------------------------------
R.P.NO.1137 OF 2008
IN
W.A.NO.1034 OF 2008 ()
-----------------------------------
Dated this the 6th day of November, 2008
O R D E R
KOSHY,J.
Under Rule 13 (b) Part II of Kerala State and Subordinate
Services Rules, the Public Service Commission is to decide what
are the equivalent qualifications and the petitioner can convince
the P.S.C by filing representation and this judgment will not be a
bar in the way of the petitioner in filing the representation. If
such representation is filed, it should be considered by the P.S.C
untrammeled by the observations in the judgment. With the
above observations, this review petition is dismissed.
J.B.KOSHY, JUDGE
THOMAS P. JOSEPH, JUDGE
prp
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008