IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29747 of 2009(K)
1. LEGI.P.P., W/O.JOHNSON,
... Petitioner
2. SURABHI C.S., W/O.THILAKAN E.V.,
3. SINCY JOHNSON K., W/O.JOB N.K.,
4. RAJI.K.J., W/O.JOHNY E.V.,
5. AMBIKA.K.R., D/O.K.T.RAMANKUTTY,
6. PAFFY C.F., W/O.C.C.JOY,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
3. THE DIRECTOR OF HEALTH SERVICES,
4. THE DISTRICT MEDICAL OFFICER,
5. THE DISTRICT OFFICER,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :18/03/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C) NO. 29747 OF 2009
--------------------------------------------
Dated this the 18th day of March, 2010
JUDGMENT
The petitioners are rank holders in Ext.P2 rank list prepared by the
Kerala Public Service Commission for appointment to the post of Staff
Nurse in the Health Services Department in Thrissur District. This Writ
Petition is filed mainly with a prayer to issue a writ of mandamus
commanding the 4th respondent to report the existing vacancies of Staff
Nurses in Thrissur District to the 5th respondent and for a further direction
to the 5th respondent to advise candidates from Ext.P2 rank list on receipt
of such request.
2. A counter affidavit has been filed by the 4th respondent stating
that out of the 27 vacancies available for reporting to the 5th respondent, 25
vacancies have already been reported. The learned Government Pleader, on
instruction, submitted that the other two vacancies in the cadre of Staff
Nurse under the Directorate of Medical Education are also available for
reporting and steps have been taken to report those two vacancies for the
W.P.(C) NO. 29747/2009 2
purpose of effecting advise from Ext.P2 rank list. This submission is
recorded.
In the circumstances, this Writ Petition is disposed of with a
direction to the second respondent to report the said two vacancies in the
post of Staff Nurse to the 5th respondent as expeditiously as possible, at
any rate within a period of one month from today.
(C.T. RAVIKUMAR, JUDGE)
sp/
W.P.(C) NO. 29747/2009 3
C.T. RAVIKUMAR, J.
W.P.(C) NO. 29747/2009
JUDGMENT
18th March, 2010
W.P.(C) NO. 29747/2009 4