High Court Kerala High Court

Dr.Reshmy Jayaraman vs The State Of Kerala on 8 December, 2009

Kerala High Court
Dr.Reshmy Jayaraman vs The State Of Kerala on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30317 of 2009(H)


1. DR.RESHMY JAYARAMAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION

                For Petitioner  :SRI.MOHAN C.MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/12/2009

 O R D E R
               T.R RAMACHANDRAN NAIR,J.
                      -------------------------
                  W.P ( C) No.30317 of 2009
                      --------------------------
             Dated this the 8th December,2009

                        J U D G M E N T

The petitioner, who is a Post Graduate in

Anesthesiology, is seeking for a direction to the

respondents to take appropriate action to issue a

notification for initiating the selection process and

complete the recruitment within a time frame in respect

of 32 vacancies claimed in the writ petition.

2. In the Statement filed on behalf of the

additional 3rd respondent, it is explained that the 3rd

respondent has reported 52 vacancies of Senior

Lecturer/Lecturer in Anesthesia vide letters dated

31.7.2007, 26.09.2007 & 10.6.2008 and the Public Service

Commission has advised 31 candidates vide Advice

Memos dated 20.8.2007, 22.10.2007, 01.9.2008,

19.09.2008 and 16.10.2008 and hence the other 21

vacancies are still existing. The Public Service

Commission has issued NAC certificate in respect of 12

vacancies. Again, it is pointed out that on 6.11.2009, the

3rd respondent has reported another 15 vacancies of

W.P ( C) No.30317 of 2009
2

Senior Lecturer in Anesthesia which has become vacant

consequent on promotion etc., and he has requested the

Public Service Commission to advise suitable candidates

for filling the entire 36 posts of Senior Lecturer in

Anesthesia.

3. Learned standing counsel for the Commission

submits that 15 vacancies have been reported by the

Department which was received by them on 12.11.2009 and

steps are being taken to issue a fresh notification in

respect of 15 vacancies.

4. In the light of the fact that steps have already

been taken in the matter, no further orders are called for

in the writ petition.

The writ petition is disposed of recording the

submission that steps will be taken in the matter without

further delay.

T.R RAMACHANDRAN NAIR,
JUDGE
ma

W.P ( C) No.30317 of 2009
3

W.P ( C) No.30317 of 2009
4