Kerala High Court
Pharmacist Rank Holder’S … vs State Of Kerala on 18 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36167 of 2007(E)
1. PHARMACIST RANK HOLDER'S ASSOCIATION,
... Petitioner
2. THANUJARANI.A., RAJI NIVAS,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DIRECTOR OF HEALTH DEPARTMENT,
3. DISTRICT MEDICAL OFFICER,
4. KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.N.DHARMADAN (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :18/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).36167/2007
--------------------
Dated this the 18th day of June, 2008
JUDGMENT
First petitioner is the Association of Rank Holders’
who were included in the rank list for appointment to the
post of Pharmacist. Ext.P1 rank list was published on
25.5.2005 and it expired on 25.5.2008. In the
circumstances, the only direction that can be issued at this
stage, is one to the PSC to see that the memos of advice
are issued against all vacancies which were reported prior
to the expiry of the rank list. It is ordered accordingly.
Writ petition is closed.
V.GIRI,
Judge
mrcs