Kerala High Court
Jeejan M vs State Of Kerala on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2028 of 2006(N)
1. JEEJAN M.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DIRECTOR,
3. KERALA PUBLIC SERVICE COMMISSION,
4. DISTRICT OFFICER,
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent :SRI.S.GOPAKUMARAN NAIR, SC, CALICUT UTY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :27/06/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No. 2028 OF 2006
---------------------------------------
Dated this the 27th day of June, 2008.
J U D G M E N T
Prayer is for a direction to include the name of the
petitioner in the final list of Assistant Grade II in the category of
candidates eligible for appointment by transfer from employees
with lower pay.
2. It is stated in the counter affidavit that the petitioner did
not have the prescribed four years minimum service at the
relevant time and hence the non-inclusion.
Therefore, there is no merit in this writ petition. It is
accordingly dismissed.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 2028 OF 2006
J U D G M E N T
27.06.2008