Kerala High Court
Sri. John.T.F vs Kerala State Electricity Board on 20 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25709 of 2005(I)
1. SRI. JOHN.T.F.,
... Petitioner
2. SRI. JOSE.C.P.,
3. SRI.KURUKESAN,
4. SRI.P.H.AZIZ,
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (HRM),
For Petitioner :SRI.S.RAMESH BABU
For Respondent :SRI.K.S.ANIL, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 25709 OF 2005
---------------------------------------
Dated this the 20th day of June, 2008.
J U D G M E N T
In the matter of reporting of vacancies, there is already an
interim order dated 30.08.2005. This writ petition is disposed of
in terms of the said interim order making it also clear that in case
advise memos have not been issued in respect of the substantive
vacancies existed prior to the expiry of the ranked list, the same
shall be issued within a period of one month.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 25709 OF 2005
J U D G M E N T
20.06.2008