IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34170 of 2006(P)
1. DIPIN.K.R., KARIMATH HOUSE,
... Petitioner
2. MIDHUN.M.U., MADATHINGAL HOUSE,
Vs
1. THE KERALA PUBLIC SERVICE COMMISSION,
... Respondent
2. THE THRISSUR DISTRICT CO-OPERATIVE
3. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice J.M.JAMES
Dated :01/02/2007
O R D E R
J.M.JAMES, J.
-------------------
W.P.(C). 34170/2006 (P)
--------------------
Dated this the 1st day of February, 2007
JUDGMENT
The complaint of the writ petitioners is that the
second respondent, bank, had appointed three persons from
the 1994 list, published by the first respondent, P.S.C,
because of which the opportunities of the writ petitioners are
being deprived off. A complaint dated 16.12.2006 had been
preferred before the third respondent, the Joint Registrar.
The same is pending. Hence this petition.
2. The prayer of the writ petitioners, therefore, is
that Ext.P3 representation dated 16.12.2006 may be directed
to be disposed of, after ascertaining the true facts, in the light
of the directions contained in the judgment of this Court in
W.P.(C).No. 17532 and 27083 of 2004 dated 21.7.2006 as
well as the directions, if any, given by the Supreme Court of
India, on the matter.
3. In the light of the above facts situation, I direct the
third respondent, the Joint Registrar, to hear the petitioners
W.P.(C).34170/2006
2
and dispose of Ext.P3 representation dated 16.12.2006, after
obtaining the views of the first respondent, P.S.C, as well as
hearing the second respondent, bank, within two months from
the date of receipt of a certified copy of this judgment, before
it.
4. Until a decision is taken on Ext.P3 representation,
all the appointments shall only be subject to the directions
contained in the judgment dated 21.7.2006.
The writ petition is disposed of as above.
J.M.JAMES
JUDGE
mrcs