High Court Kerala High Court

Seema.B.Varghese vs Kerala University on 27 November, 2008

Kerala High Court
Seema.B.Varghese vs Kerala University on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33129 of 2008(R)


1. SEEMA.B.VARGHESE, T.C.13/1734,
                      ...  Petitioner

                        Vs



1. KERALA UNIVERSITY, REPRESENTED BY ITS
                       ...       Respondent

2. THE REGISTRAR, KERALA UNIVERSTIY,

                For Petitioner  :SRI.ARUN.B.VARGHESE

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/11/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.33129/2008
    -----------------------------------------------------------
          Dated this the 28th day of November, 2008


                           JUDGMENT

Prayer in this writ petition is to direct the respondents

to report the entire vacancies in the post of Library Assistant

to the PSC for advising candidates from Ext.P1 ranked list.

2. On instructions, counsel for the respondent

University submits that there were two open vacancies and

these vacancies were reported and candidates have been

advised and memos are being issued. It is also submitted

that two more vacancies are also available and those

vacancies are reserved, for which candidates are not

available and therefore the procedure as contemplated

under Rule 15 of the KS&SSR is being initiated. According to

him, there is no further vacancy available.

2

In view of the submission of the University as above,

the writ petition is only to be closed. Accordingly, recording

the submission of the Standing counsel for the University,

the writ petition is closed.

ANTONY DOMINIC
JUDGE

vi.

3