High Court Kerala High Court

Beena Roy M vs The Managing Director on 14 December, 2006

Kerala High Court
Beena Roy M vs The Managing Director on 14 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31493 of 2006(Y)


1. BEENA ROY M.,
                      ...  Petitioner
2. REMANAN G.O.,
3. SHAJIMON K.,
4. JAYARAJAN K.,
5. BAIJU K.P.,
6. PRAMOD K.,
7. SHIJU A.S.,
8. RAJANEESH P.S.,
9. PRAMEEL KUMAR,
10. VINU T.D.,
11. C.N.DINESAN,
12. ASOK KUMAR R.,
13. UDAYA KUMAR N.G.,
14. NISHA C.K.,
15. GOPAKUMAR P.,
16. BAIJU P.C.,
17. RAJESH KUMAR P.P.,
18. JOLY ANTONY,
19. BIJU M.S.,
20. YUBI N.J.,
21. BINIMOL S.,
22. ABDUL NAZAR,
23. V.K.BABU,
24. SURAYA M.,
25. SALIM V.M.,
26. SAINABA K.A.,
27. XAVIER V.J.,

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. THE DISTRICT OFFICER,

4. THE KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :14/12/2006

 O R D E R
                        K.K. DENESAN, J.



                = = = = = = = = = = = = = = =

                 W.P.(C) No.31493 OF 2006 Y

                = = = = = = = = = = = = = = =



              Dated this the 14th December, 2006



                         J U D G M E N T

The main prayer made in this writ petition against

the respondent-Water Authority is that vacancy shall be

reported by the Authority for direct recruitment of

last grade servants from the rank list published by the

Public Service Commission. The P.S.C. has to advise

candidates from the list prepared by it for appointment

of last grade servants in various departments under the

Government or from the list published by it for

appointment of last grade servants in the Boards,

Companies, Authorities, etc. under the Government, as

notified. The Water Authority cannot abdicate its

functions by not reporting the vacancies to the

P.S.C, properly.

2. The pleadings in the writ petition do not

clearly furnish the exact number of vacancies of last

grade servants as sanctioned by the competent authority

and reportable to the P.S.C. for direct recruitment.

However, the respondent-Authority shall assess the

number of vacancies to be reported to the P.S.C. and

WPC No.31493 /2006 -2-

appropriate measures taken, as expeditiously as

possible. Vacancies thus assessed and found reportable

shall be reported to the P.S.C. for appointment of last

grade servants under the Authority within two weeks on

the petitioner producing a copy of the judgment before

the respondent-Authority. The P.S.C. shall take

appropriate action as ordained by the rules and

regulations on the subject.

K.K. DENESAN

JUDGE

jan/