High Court Kerala High Court

Geetha Parayantheel vs State Of Kerala on 3 March, 2009

Kerala High Court
Geetha Parayantheel vs State Of Kerala on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24171 of 2008(C)


1. GEETHA PARAYANTHEEL, THOLAKKATE HOUSE,
                      ...  Petitioner

                        Vs



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

2. DEPUTY DIRECTOR FO EDUCATION,

3. THE KERALA PUBLIC SERVICE COMMISSION,

4. THE DISTRICT OFFICER,

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/03/2009

 O R D E R
                           P.N.RAVINDRAN, J.
          -------------------------------------------------------------
         W.P(C) No.24171 of 2008-C & 24702 of 2008-N
         ---------------------------------------------------------------
              Dated this the 3rd day of March, 2009.

                             J U D G M E N T

The petitioners are candidates included in the ranked list

published by the Kerala Public Service Commission for the post of HSA

(Social Studies) in Kasargod District. The ranked list came into force

on 21.10.2005. This writ petition is filed contending that though six

vacancies of HSA (Social Studies) exist, the District Educational Officer,

Kasargod is not reporting the said vacancies to the Commission.

Pursuant to the interim orders passed by this Court in these writ

petitions, the said six vacancies were reported. The petitioners have

no case that besides the said six vacancies, any other vacancy of HSA

(Social Studies) exists in Kasargod District. The learned Government

Pleader appearing for the respondents submits on instructions that all

the six vacancies reported pursuant to the interim order passed by this

Court have been filed up as per the rules.

3. The petitioner in W.P(C)No.24171 of 2008 has challenged

Exhibits P4 and P5 Government orders whereby 30% of the vacancies

of HSA (Social Studies) have been reserved for being filled up by inter

district transfer. In the facts and circumstances obtaining in the cases

on hand, the challenge to Exts.P4 and P5 has become academic.

W.P(C) No.24171 of 2008-C & 24702 of 2008-N 2

Therefore, the challenge to Exts.P4 and P5 Government orders

reserving 30% of the vacancies of HSA (Social Studies) for being filled

up by inter district transfer is left open. The rank list came into force

on 21.10.2005. It is no longer in force. In such circumstances, no

relief can be granted to the petitioners. These writ petitions are

accordingly closed as infructuous.

P.N.RAVINDRAN
JUDGE

ab