High Court Kerala High Court

Deputy Director (Education) vs Bijimol Devassia on 3 March, 2009

Kerala High Court
Deputy Director (Education) vs Bijimol Devassia on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 136 of 2009()


1. DEPUTY DIRECTOR (EDUCATION),
                      ...  Petitioner

                        Vs



1. BIJIMOL DEVASSIA,
                       ...       Respondent

2. SINDHU K. NAIR, CHIRAYIL HOUSE,

3. NISHA RAMACHANDRAN, PATHIYANKARA,

4. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.N.MOHANAN

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :03/03/2009

 O R D E R
              J.B.KOSHY, Ag.C.J. & THOMAS P. JOSEPH, J.
                          --------------------------------------
                            R.P.NO.136 of 2009 in
                            W.A.No.2166 of 2008
                          -------------------------------------
                           Dated 3rd March, 2009

                                      ORDER

Koshy, Ag.C.J.

It is contended that apart from inter district transfers, there are

reserved quota for promotees also. If inter district transfers and promotions

were not made before the expirty of the rank list, the post cannot be kept

vacant and available vacancies that occurred before the expiry of the rank

list shall be reported to the Public Service Commission. Circular of the

Government dated 7.5.1990 also supports the view. No review is necessary.

The review petition is disposed of accordingly.

J.B.KOSHY
ACTING CHIEF JUSTICE

THOMAS P. JOSEPH
JUDGE

tks