High Court Kerala High Court

Gayathri G.R. vs The Kerala Public Service … on 4 March, 2009

Kerala High Court
Gayathri G.R. vs The Kerala Public Service … on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27950 of 2008(B)


1. GAYATHRI G.R., D/O. LATE T.K.RAJAN,
                      ...  Petitioner

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION
                       ...       Respondent

2. THE DISTRICT OFFICER

3. THE DIRECTOR

4. THE DISTRICT MEDICAL OFFICER

5. STATE OF KERALA,

                For Petitioner  :SRI.K.SABU

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :04/03/2009

 O R D E R
               T.R.RAMACHANDRAN NAIR,J.
                      -------------------------
                 W.P ( C) No.27950 of 2008
                      --------------------------
               Dated this the 4th March,2009

                        J U D G M E N T

The main relief sought for in this writ petition is for

a direction to respondents 3 and 4 to report the actual

number of vacancies of Pharmacist Gr.II (Ayurveda)

including the nine vacancies specified in Exhibit-P5.

2. Learned counsel for the petitioner submits that

pursuant to the reporting of certain vacancies, petitioner

has already received an Advice Memo. Therefore, the

grievance raised by the petitioner has been met. Hence,

the writ petition is closed without prejudice to the right

of the petitioner to agitate any subsisting grievance , if

any, before any appropriate Forum.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

2

3