High Court Kerala High Court

Dr. Baby Zeena. S vs Kerala Public Service Commission on 28 November, 2006

Kerala High Court
Dr. Baby Zeena. S vs Kerala Public Service Commission on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27803 of 2006(I)


1. DR. BABY ZEENA. S.,
                      ...  Petitioner

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :28/11/2006

 O R D E R
                            K.K.DENESAN, J.

                   -----------------------------

                       WP(C)No. 27803 OF 2006

                   -----------------------------

               Dated this the 28th November, 2006.



                                JUDGMENT

The petitioner is a candidate included in the rank list

of Assistant Surgeons, Health Services Department. The

petitioner is included in the supplementary list of

Muslims. It is contended that all the vacancies have not

been reported and further that the Service Commission is

not taking prompt steps to advise the candidates.

2. Govt. Pleader on instruction submits that all the

vacancies have been promptly reported. But the Public

Service Commission has not advised candidates from the

supplementary list since the main list has exhausted. The

same submission is made by the counsel for the Public

Service Commission also. That being the factual position,

the petitioner will not be entitled to the reliefs prayed

for. Writ petition fails. Dismissed.

K.K.DENESAN

Judge

jj