High Court Kerala High Court

Ratheesh V.G vs State Of Kerala Represented By … on 21 May, 2010

Kerala High Court
Ratheesh V.G vs State Of Kerala Represented By … on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27027 of 2007(P)


1. RATHEESH V.G,"ROHINI",T.C.3/1441-1
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR GENERAL OF POLICE,

3. THE INSPECTOR GENERAL OF POLICE,

4. THE COMMANDANT,SPECIAL ARMED POLICE(SAP)

5. KERALA PUBLIC SERVICE COMMISSION,

6. THE DISTRICT OFFICER,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/05/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 27027 OF 2007 (P)
                 =====================

             Dated this the 21st day of May, 2010

                          J U D G M E N T

Petitioner who was included in the rank list for the post of

Police Constable (AP Battalion) in SAP, Thiruvananthapuram has

filed this writ petition complaining that despite having reported

vacancies, he was not advised for appointment.

Today, when the matter came up for orders, learned

standing counsel appearing for PSC reports that petitioner has

been advised for appointment on 22/11/2007. In view of this, the

writ petition is closed.

ANTONY DOMINIC, JUDGE
Rp