IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1077 of 2008(C)
1. GIRISH M.P., PEON,
... Petitioner
2. SATHEESH SUNNY K., LOWER DIVISION CLERK,
Vs
1. THE DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. STATE OF KERALA,
4. THE DISTRICT OFFICER,
5. KERALA PUBLIC SERVICE COMMISSION,
6. SHRI.LINEESH.C., HIGH SCHOOL ASSISTANT,
For Petitioner :DR.GEORGE ABRAHAM
For Respondent :SRI.R.K.MURALEEDHARAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/12/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C) No.1077 of 2008
-------------------------------------
Dated this the 12th day of December, 2008
J U D G M E N T
The 1st petitioner is a Peon in the Government High School,
Azhchavattom and the 2nd petitioner is an LDC in the AEO office,
Faroke. Both of them claim to be eligible for the post of HSA
(Physical Science) and to be considered in the 10% quota earmarked
in Ext.P1 Special Rules for ministerial staff.
2. They filed this writ petition at a time when Exts.P12 and
P13 were issued by the PSC proposing to fill up the vacancy
earmarked for the 10% quota by direct recruitment on the ground
that none were available from among the ministerial staff. The
petitioners also sought a direction to the PSC to initiate recruitment
process to fill up the vacancy earmarked for their category.
3. Subsequent to the filing of the writ petition, by Ext.P17,
the PSC has already issued notification inviting applications from
among the ministerial employees for filling up the posts earmarked
for that category. Therefore, once that notification was issued,
W.P.(C) No.1077/2008
-2-
substantial portion of the grievances in the writ petition stands
redressed.
4. Therefore, at this stage, what the petitioners can
legitimately claim is to direct the PSC to expedite the selection
process, that they have already initiated by Ext.P17 notification.
According to the petitioners they have also submitted their
applications.
5. Now that the PSC has initiated recruitment process by
Ext.P17, it is only proper that the PSC expedites the same, and
complete the process as expeditiously as possible. There will be a
direction to that effect. In the meantime, the interim order passed
by this Court restraining filling up of the three vacancies will
continue.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg