High Court Kerala High Court

A. Sandhya Nair vs State Of Kerala on 10 December, 2010

Kerala High Court
A. Sandhya Nair vs State Of Kerala on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10752 of 2008(E)


1. A. SANDHYA NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR,

3. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/12/2010

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
               W.P.(C). No.10752/2008-E
              ~~~~~~~~~~~~~~~~~~~~~~~~~~~
         Dated this the 10th day of December, 2010

                    J U D G M E N T

The prayer in the writ petition is for a direction

to report the vacancies to the post of Non-Vocational

Teacher (Junior) Biology to the P.S.C. The ranked list

was published on 18/12/2006. It is submitted by the

learned Standing Counsel for the Commission that the

list has expired on 30/04/2010. The learned Government

Pleader submitted that all the available vacancies were

reported before its expiry. Therefore, no further

orders are called for. The writ petition is dismissed.

(T.R. Ramachandran Nair, Judge.)

ms