High Court Kerala High Court

Kuriakose. T.M. vs The Chief Engineer on 23 March, 2007

Kerala High Court
Kuriakose. T.M. vs The Chief Engineer on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6675 of 2007(T)


1. KURIAKOSE. T.M., THUNNAL HOUSE,
                      ...  Petitioner
2. SADANANDAN. K., KONNAYODE HOUSE,
3. ANICE. P.V., PAYANEDATH HOUSE,
4. VASANTHAKUMARI. N., ULAL NADUVILUVEEDU
5. AJAYAKUMAR. V., PRAKASH MANDIRAM,
6. SATHYAN. P.K., PEEDIKAPARAMBIL HOUSE,
7. SAJEEVAN KOYYODAN, KOYYODAN HOUSE,
8. SAHADEVAN. C.K., CHUNDIKKATTIL HOUSE,
9. ROY THOMAS, CHAMAVILA VADAKKATHIL,
10. B. SATHEESH KUMAR, KAVIYACODE

                        Vs



1. THE CHIEF ENGINEER, (ADMINISTRATION)
                       ...       Respondent

2. THE CHIEF ENGINEER (ADMINISTRATION)

3. THE SUPERINTENDING ENGINEER,

4. THE DIRECTOR, SCHEDULED TRIBE

5. THE DIRECTOR OF PUBLIC INSSTRUCTION,

6. THE ENQUIRY COMMISSIONER OF

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :23/03/2007

 O R D E R
                                       A.K. BASHEER, J.

                            -------------------------------------------------

                                  W.P.(C) No.6675 OF 2007

                           --------------------------------------------------

                                     DT. MARCH 23, 2007


                                            JUDGMENT

Petitioners who are ten in number claim that they have been included in

the rank list published by the Kerala Public Service Commission for selection to

the post of last grade servants in Wynad District. Their grievance is that several

vacancies in the District still remain to be reported. They assail the inaction on

the part of the heads of various departments in the District who have been

impleaded as respondents 1 to 23.

2. Learned Govt. Pleader submits that all available vacancies in the

District in the post of last grade servants will be reported before the expiry of the

list. The above submission is recorded.

3. The writ petition is disposed of with a direction to respondents 1 to 23

that all available vacancies in the respective departments in the post of last

grade servants shall be reported to the Commission on or before April 13, 2007.

A.K.BASHEER, JUDGE.

mt/-