IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15174 of 2008(F)
1. ANEESH.P.M. , PARAKAL HOUSE,
... Petitioner
2. ANUMOL. C.N, TRIVENI HOUSE
3. ANIL KUMAR.G, ARYATTU HOUSE,
4. PRIYA.A.K,
5. SUNIL KUMAR.B,
6. ANANDA KRISHNAN.K.,
7. TRITHEEP KUMAR.M.,ATTADATH KIZHAKKATHIL,
8. ANAND.S., LAKSHMI BHAVANAM,
9. SASEENDRAN.K.N,
10. SHYLA.T.A, CHOTTANPARAMBIL,
11. SUDHEER.Y,
12. LETHI MOL K.S,
13. DIPIN.V. ANTONY,
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE DISTRICT OFFICER, KERALA PUBLIC
3. THE PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.O.D.SIVADAS
For Respondent :SMT.MOLLY JACOB,SC,SUPPLYCO
The Hon'ble MR. Justice V.GIRI
Dated :17/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).15174/2008
--------------------
Dated this the 17th day of July, 2008
JUDGMENT
Petitioners, who are included in the rank list
published by the PSC for the post of Assistant Salesman in
the Civil Supplies Corporation, have approached this
Court for a direction to the first respondent to report the
entire vacancies to the PSC. A statement has been filed on
behalf of R1. It is so indicated in the said statement:-
Subsequently, the Government as per
G.O.(MS).No.17/2007/F.CS & CAD dated
14.5.2007 accorded sanction to fill up the
vacancies of Assistant Salesman which has
already been reported to the PSC, before the
issuance of order dated 3.2.2007.
Accordingly, 7 vacancies of Assistant
Salesmen in Idukki District have already
been reported to the PSC and advice is
awaiting.
It is submitted that the sanctioned
strength of Assistant Salesmen is taken on
state-wide basis. At present no temporary
hands are occupying in the sanctioned posts
W.P.(C).15174/2008
2
of Assistant Salesmen. The review of staff
pattern is pending with the Government.
So further appointment to the post of
Salesmen in Kerala State Civil Supplies
Corporation can be done only after the
review is finalized by the Government.
Submission is recorded. In the result, PSC shall
proceed to issue advice memo in relation to the
vacancies already reported. If further vacancies arise in
the manner indicated in the statement, same shall also
be reported to the PSC.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs