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