IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1576 of 2008()
1. BUSHARA,
... Petitioner
2. JAYANTHI KUMAR.P.
Vs
1. THE KERALA PUBLIC SERVICE COMMISSION
... Respondent
2. THE SECRETARY
3. THE STATE OF KERALA
4. THE DEPUTY DIRECTOR OF EDUCATION
5. THE DISTRICT OFFICER
6. RARI RAGHAV R.K.M.,PUNCHIRI NILAYAM
For Petitioner :DR.GEORGE ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.K.MOHANAN
Dated :31/07/2008
O R D E R
J.B.KOSHY & V.K.MOHANAN, JJ.
--------------------------------------
W.A.No.1576 OF 2008
and
C.M.Appl.No.696 OF 2008
-------------------------------------
Dated 31st July, 2008
JUDGMENT
Koshy,J.
This writ appeal is filed with a delay condonation petition to
condone the delay of 266 days in filing the appeal. Petitioners are challenging
the rank list prepared by the Public Service Commission for appointment to the
post of HSA (English) in Kozhikode District. The Public Service Commission has
prepared the rank list with 106 candidates in the main list. At the time of
preparation of short list, only 38 vacancies were reported. The position in other
districts was different. Here, the rank list was exhausted years ago and fresh
notification was also issued. The appeal was filed by the petitioners 2 and 3.
The reason stated for the delay is that he first petitioner Smt. Rari Raghav went
abroad. That is not a ground for condoning the delay. In any event, the reason
stated for condoning the long delay is not satisfactory. Hence, the delay
condonation petition is dismissed. Consequently, the appeal is also dismissed.
J.B.KOSHY
JUDGE
V.K.MOHANAN
JUDGE
tks