High Court Kerala High Court

Jaya.K.J. vs The Kerala Public Service … on 5 November, 2009

Kerala High Court
Jaya.K.J. vs The Kerala Public Service … on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13729 of 2007(H)


1. JAYA.K.J.,AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. THE DISTRICT OFFICER,

3. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.MATHEW JAMES

                For Respondent  : No Appearance

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

 Dated :05/11/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.13729/2007-H
                 ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 5th day of November, 2009

                      J U D G M E N T

The main prayer in the writ petition is for a direction

to the third respondent to report all the vacancies of

H.S.A. (Natural Science) in Pathanamthitta District and

also to extend the validity of the ranked list dated

28/04/2004, for a further period of six months.

2. By interim order dated 24/04/2007, the third

respondent was directed to report all the available

vacancies of H.S.A. (Natural Science) forthwith so as to

reach the Public Service Commission on or before 27/04/2007.

3. The learned Standing Counsel for the Commission

submitted that the ranked list expired on 26/04/2007. The

petitioner was included in the ranked list as rank No.1 in

the supplementary list of LC and not advised for want of

vacancies. It is also submitted that the Deputy Director

of Education reported seven vacancies for the above post

and six candidates were advised from the ranked list. The

last advise was made on 30/12/2005. It is also pointed out

that no vacancies were reported in compliance with the

interim order passed by this Court. Even though one

vacancy was reported on 06/01/2007, as no Dheevara

community candidate was available to fill up the turn (MR I

W.P.(C). No.13729/2007
-:2:-

50 D TPO on 20/09/2003), the vacancy is kept unfilled to

notify for selection, exclusively from Dheevara community

and, there cannot be any direction to extend the validity

of the ranked list as it had run for a full time of three

years from 2004.

4. Since no further vacancies were reported pursuant

to the interim order of this Court and since the ranked was

cancelled on 26/04/2007, as pointed out by the Standing

Counsel for the P.S.C, no further orders are required to be

passed in the writ petition.

The writ petition is dismissed. No costs.

(T.R. Ramachandran Nair, Judge.)

ms