IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23344 of 2006(D)
1. K. RAJESH,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. KERALA PUBLIC SERVICE COMMISSION,
3. THE DIRECTOR OF TECHNICAL EDUCATION,
4. PRINCIPAL,
5. THE PRINCIPAL,
For Petitioner :SRI.M.CHATHUKUTTY NAMBIAR
For Respondent :SRI.P.C.SASIDHARAN, SC, KPSC
The Hon'ble MR. Justice A.K.BASHEER
Dated :03/07/2007
O R D E R
A.K.BASHEER, J.
---------------------------------------------
W.P.(C)No.23344 OF 2006
---------------------------------------------
Dated this the 3rd day of July, 2007
JUDGMENT
Prayer in this writ petition, which is at the instance of a diploma
holder in Fine Arts, is to issue a writ of mandamus or such other
appropriate writ or directions to respondents 1 and 2, the State of
Kerala and the Kerala Public Service Commission respectively, to
“initiate steps to create the posts necessary for the Fine Arts Colleges
Trissur and Mavelikkara as per the staff fixation and fill up the
vacancies appointing the rank holders.”
2. It is true that the petitioner was placed in the ranked list at
Sl.No.3. It has come out on record, as revealed from counter affidavit of
respondent no.1, that two candidates from the list had already been
appointed in the available vacancies. The list has expired on February
23, 2007.
3. Having heard learned counsel for the petitioner and having
perused the pleadings and documents available on record, I am satisfied
that the petitioner cannot be granted any relief in this writ petition.
Writ petition is dismissed.
A.K.BASHEER, JUDGE
jes