IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1501 of 2008()
1. JISHA.P.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT MEDICAL OFFICER OF HEALTH,
3. THE DISTRICT OFFICER,
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :28/08/2008
O R D E R
J.B. Koshy & Thomas P. Joseph, JJ.
————————————–
W.A. No. 1501 of 2008
—————————————
Dated this the 28th day of August, 2008
Judgment
Koshy,J.
A detailed statement was filed by the Public Service
Commission in pursuance to this Court’s order dated 25.7.2008. It
shows that the list exhausted before the turn of the petitioner came
up. In the above circumstances, we see no merit in the appeal and
writ appeal is dismissed.
J.B.Koshy
Judge
Thomas P. Joseph
Judge
vaa
M.A.C.A.No./2003 2
J.B. KOSHY
AND
THOMAS P.JOSEPH,JJ.
————————————-
W.A. No.1501/2008
————————————-
Judgment
Dated:28th August, 2008