IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11199 of 2008(G)
1. USHA VARGHESE, AGED 42 ,W/O. J.VARGHESE
... Petitioner
Vs
1. THE DISTRICT COLLECTOR , COLLECTORATE
... Respondent
2. THE DISTRICT SUPPLY OFFICER
3. THE TALUK SUPPLY OFFICER
For Petitioner :SRI.G.BENO
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/04/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 11199 OF 2008 G
====================
Dated this the 2nd day of April, 2008
J U D G M E N T
In this writ petition, the complaint of the writ petitioner is regarding
the delay in completing the selection process for the appointment of ARD
No. 38 in Ward No.XIII of Chennithala, Mavelikkara Taluk, the vacancy of
which was notified by Ext.P1. According to the petitioner, interview has
been conducted only on 6/3/2008. However, the petitioner refers to
Clause 5(c) of Ext.P3, the guidelines issued by the Government in the
matter of finalisation of the selection process and according to the learned
counsel, once interview is conducted, the process will be completed within
one week thereafter.
2. As already noticed, vacancy has been notified and selection
process has been initiated and interview has been conducted. In view of
this, particularly in the light of the guidelines issued vide Ext.P3 circular,
the matter needs be expeditiously completed.
3. Accordingly, this writ petition is disposed of directing the 2nd
WPC 11199/08
:2 :
respondent to finalise the proceedings initiated pursuant to Ext.P1. This
shall be done, as expeditiously as possible, at any rate within 4 weeks of
production of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the 2nd
respondent for compliance.
ANTONY DOMINIC,JUDGE.
Rp