Kerala High Court
Anil Kumar.K.V vs The Secretary on 13 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8510 of 2007(K)
1. ANIL KUMAR.K.V
... Petitioner
Vs
1. THE SECRETARY, KPSC
... Respondent
For Petitioner :SRI.B.PREMOD
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :13/03/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.8510 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 13th March, 2007
JUDGMENT
It appears to me that the petitioner has a genuine grievance.
But in view of the stand taken by me in similar cases, I will not be
justified in granting relief to the petitioner. Ext.P3 is the last in the
series of representations which the petitioner has submitted before
the Public Service Commission. The Writ Petition will stand disposed
of directing the Public Service Commission to take a decision on
Ext.P3 within two days of receiving a copy of this judgment,
bestowing as much sympathy as it deserves.
The Writ Petition will stand disposed of as above.
srd PIUS C.KURIAKOSE, JUDGE