IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2389 of 2008()
1. LITHA ANTONY, CHUNGATH HOUSE,
... Petitioner
Vs
1. THE DISTRICT OFFICER,
... Respondent
2. DISTRICT MEDICAL OFFICER,
3. THE SECRETARY,
For Petitioner :SRI.C.D.DILEEP
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :11/02/2010
O R D E R
K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
--------------------------------------------------------------
W.A.No. 2389 of 2008
--------------------------------
Dated this the 11th day of February, 2010.
JUDGMENT
Balakrishnan Nair, J.
In view of the Full Bench decision of this Court in Vimala
Kumari v. State (1994 (2) KLT 47 (F.B.), no relief could be granted
to the appellant, even if the vacancies, which could have been
reported during the currency of the ranked list, were reported
subsequently. Those vacancies could be filled up only from the
subsequent list. Accordingly, the writ appeal is dismissed.
K.BALAKRISHNAN NAIR
Judge
P.N.RAVINDRAN
Judge
vps
W.A. No. of 200
2