High Court Kerala High Court

Saji John vs State Of Kerala on 5 December, 2006

Kerala High Court
Saji John vs State Of Kerala on 5 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27677 of 2006(T)


1. SAJI JOHN, S/O. JOHN,
                      ...  Petitioner
2. PRAMODH KUMAR. R., S/O.RAMAN NAIR,

                        Vs



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

2. KERALA STATE PUBLIC SERVICE COMMISSION

3. SECRETARY, KERALA STATE PUBLIC

4. DISTRICT OFFICE, KERALA PUBLIC

                For Petitioner  :SRI.GEORGE ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :05/12/2006

 O R D E R


                           PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                          W.P.(C)No.27677 of 2006

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                          Dated: 5th December, 2006


                                   JUDGMENT

Mr.Bijoy Chandran, Government Pleader submits that the

Government has not taken any decision on Ext.P7(a) representation

submitted by the petitioners. The learned Government Pleader on

instructions further submits that the Government has no intention to

extend the validity of the rank list. However, since Ext.P7(a) is

pending before the Government, this Writ Petition will stand disposed

of with a direction to the Government, the first respondent to

consider and dispose of Ext.P7(a) in accordance with law at the

Government’s earliest and at any rate within six weeks of the

petitioners producing a copy of this judgment. Once decision is taken,

the same will be communicated to the petitioners.

srd                                        PIUS C.KURIAKOSE, JUDGE