High Court Kerala High Court

K.M.Subodhkumar vs State Of Kerala on 20 September, 2007

Kerala High Court
K.M.Subodhkumar vs State Of Kerala on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28007 of 2007(H)


1. K.M.SUBODHKUMAR, S/O RAMAN,
                      ...  Petitioner
2. K.V.USHAKUMARI, AJANTHA,

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION,

3. DISTRICT OFFICER,

                For Petitioner  :SRI.SIVAN MADATHIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :20/09/2007

 O R D E R
                          V.GIRI, J.
         -------------------------
             W.P.(C).No.28007 of 2007 H
         -------------------------
         Dated this the 20th day of September, 2007.


                       JUDGMENT

The petitioner seeks a writ of mandamus

commanding respondents 2 and 3 to effect appointment

in the vacancies stated to have been reported, as

disclosed by Ext.P3 communication, in compliance with

Ext.P1 order. Ext.P1 order dated 15.1.2004 in W.P.(C)

No.1632/04 reads as follows:

“Standing counsel for P.S.C takes notice for the

second respondent. Urgent notice to other

respondents.

The concerned respondents will ensure that

posts of Lower Division Typists available at

Malappuram district are reported to the P.S.C in any

case, within a period of one month from today. In

respect of the reported vacancies, appointing

authorities should issue appointment orders without

delay.

Post for further orders on 1.3.04″

2. Essentially, the grievance of the petitioner

seems to be regarding the non-compliance of the

W.P.(C).No.28007 of 2007

:: 2 ::

directions contained in Ext.P1 by the appointing

authority. Obviously, the remedy of the petitioner, if

any, at this point of time, lies under the Contempt of

Courts Act, inasmuch as Ext.P1 order is concerned. A

fresh writ petition, in my opinion, in relation to the very

same question, is misconceived. Writ petition is

accordingly dismissed.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. To Judge