High Court Kerala High Court

Athira.A vs State Of Kerala Rep.By Secretary on 6 June, 2008

Kerala High Court
Athira.A vs State Of Kerala Rep.By Secretary on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36478 of 2007(P)


1. ATHIRA.A, AGE 33 YEARS, W/O. RAMESH .V.S
                      ...  Petitioner
2. JOBIJA JOY, W/O. SIBY
3. P.A.AMBILY, W/O. REVI,
4. MINIMOL T.M., W/O. T.R.MANI
5. M.S.AMBILY, D/O. SUGATHAN
6. ANUMOL.M.M.
7. PRIYANKA M.V.
8. SAJITHA P.C
9. NISHA P.L.

                        Vs



1. STATE OF KERALA REP.BY SECRETARY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE

3. ACOMMISSIONER OF POLICE

4. SUPERINTENDENT OF POLICE

5. DISTRICT OFFICER

                For Petitioner  :DR.GEORGE ABRAHAM

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice V.GIRI

 Dated :06/06/2008

 O R D E R
                             V.GIRI, J.
          -------------------------
               W.P.(C).No.36478 of 2007 P
          -------------------------
             Dated this the 6th day of June, 2008.


                          JUDGMENT

The petitioners are included in the rank list

published by the Public Service Commission for the post

of Women Police Constables on 10.1.2004. They have

approached this court aggrieved by what they perceive as

‘failure’ on the part of the respondents in reporting the

vacancies available in Ernakulam District.

2. Pursuant to the orders passed by this court, a

statement has been filed by the 3rd respondent.

Paragraph 2 of the statement reads as follows:

“It is submitted that, as per G.O.(P)No.33/89/Home

dated 10.3.1989 recruitment of police constables to the

District AR was stopped by Government. Since then

the vacancies of District AR were filled up by

transferring the trained and ripe Police Constables

from Armed Police Battalions. Recruitment vacancies

in AP Battalion are filled from PSC. When the

petitioners had submitted a request under Right to

Information Act seeking information in respect of the

available vacancies of Women Police Constables in

Ernakulam District on 7-9-2007 and 15-9-2007 there

were 41 vacancies of Women Police Constables (40

vacancies in Kochi City & 1 vacancy in Ernakulam

Rural). For these vacancies 43 Women Police

W.P.(C).NO.36478/07

:: 2 ::

Constables, who had completed 9 months basic

training at Kerala Police Academy, Thrissur, were

attached to Ernakulam District vide Order

No.A5/7085/07 dated 19-112007 of Inspector General

of Police, APBN & TP, Thiruvananthapuram, for 6

months practical training at the various stations of

Kochi City and Ernakulam Rural. On completion of 6

months practical training they will be posted in the

existing vacancies of Ernakulam District.”

3. In the result, I am not in a position to hold

that there are any vacancies in the post in question,

which remains to be reported as such or that there is any

failure on the part of the respondents to report the

available vacancies. Paragraph 2 of the counter affidavit

filed by the 3rd respondent is recorded.

Writ petition is disposed of accordingly.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. To Judge