IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 948 of 2011(P)
1. SEENA.K.J., KEERAMPARAYIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF HEALTH SERVICS,
3. DISTRICT MEDICAL OFFICER,
4. KERALA PUBLIC SERVICE COMMISSION
5. THE DISTRICT OFFICER, KERALA PUBLIC
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/01/2011
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 948 of 2011
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 11th day of January, 2011.
J U D G M E N T
The petitioner has been included in Ext. P1 rank list for
appointment to the post of Staff Nurse. In W.P(C) No. 14697/2010,
by Ext. P2 interim order, this Court directed the appointing authority
to report 12 vacancies of Staff Nurse. The petitioner has now filed
this writ petition for a direction to advice candidates against those
vacancies. However, in Ext. P2 interim order, it has been specifically
stipulated that the candidates shall not be advised against those
vacancies until otherwise ordered by this Court. That being so, the
proper remedy of the petitioner is to get herself impleaded in that writ
petition and seek modification of the interim order, insofar as
without modifying that interim order, the petitioner would not be
entitled to the reliefs prayed for in this writ petition. In fact, on the
same grounds, I had already dismissed W.P(C) No. 33681/2010.
Admittedly, the petitioner in that writ petition has filed an appeal,
which is pending as W.A.No. 2042/2010. In the above circumstances,
this writ petition is dismissed without prejudice to the right of the
petitioner to get herself impleaded in W.P(C) No. 14697/2010 and
seek modification of the interim order therein.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.