High Court Kerala High Court

Litha Antony vs The District Officer on 11 February, 2010

Kerala High Court
Litha Antony vs The District Officer on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2389 of 2008()


1. LITHA ANTONY, CHUNGATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE DISTRICT OFFICER,
                       ...       Respondent

2. DISTRICT MEDICAL OFFICER,

3. THE SECRETARY,

                For Petitioner  :SRI.C.D.DILEEP

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :11/02/2010

 O R D E R
        K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
          --------------------------------------------------------------
                         W.A.No. 2389 of 2008
                         --------------------------------
            Dated this the 11th day of February, 2010.

                                JUDGMENT

Balakrishnan Nair, J.

In view of the Full Bench decision of this Court in Vimala

Kumari v. State (1994 (2) KLT 47 (F.B.), no relief could be granted

to the appellant, even if the vacancies, which could have been

reported during the currency of the ranked list, were reported

subsequently. Those vacancies could be filled up only from the

subsequent list. Accordingly, the writ appeal is dismissed.

K.BALAKRISHNAN NAIR

Judge

P.N.RAVINDRAN
Judge

vps

W.A. No. of 200
2