IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2075 of 2010(H)
1. SHAJI.S., AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE INSPECTOR GENERAL OF POLICE,
4. KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :04/02/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C) NO. 2075 OF 2010
--------------------------------------------
Dated this the 4th day of February, 2010
JUDGMENT
The petitioner, who is working as Upper Division Clerk in the
District Police Office, Pathanamthitta, was included in Ext.P2 rank list for
appointment to the post of Finger Print Searcher. On account of the steps
taken by the Kerala Public Service Commission in conducting recruitment
to 13 vacancies of Finger Print Searchers, the petitioner apprehends that he
would not be appointed from Ext.P2 rank list. Hence, he has filed this
Writ Petition.
2. When the matter came up for admission, the learned Government
Pleader, on instruction, submitted that subsequent to his inclusion in
Ext.P2 rank list, the petitioner has been appointed as Finger Print Searcher.
The above submission is recorded. In view of the said submission, there
is no need to pursue the Writ Petition.
The Writ Petition is, therefore, closed.
(C.T. RAVIKUMAR, JUDGE)
sp/
2
C.T. RAVIKUMAR, J.
W.P.(C) NO. 2075/2010
JUDGMENT
4th February, 2010
3