IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30572 of 2008(M)
1. MALLIKA.P, AGED 43 YEARS,
... Petitioner
Vs
1. KERALA STATE FEDERATION OF SCHEDULED
... Respondent
2. THE KERALA STATE PUBLIC SERVICE
For Petitioner :SRI.M.SASINDRAN
For Respondent :T.A.SHAJI
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :20/10/2008
O R D E R
P.N.Ravindran, J.
=====================
W.P(C).No.30572 of 2008
=====================
Dated this the 20th day of October, 2008.
JUDGMENT
The petitioner is a candidate included in Ext.1 ranked list for
appointment to the post of Typist in the Kerala State Federation of
Scheduled Castes & Scheduled Tribes Development Co-operatives Ltd.
The petitioner contends that though vacancies exist, the first respondent
is not taking steps to report the vacancies to the second respondent and
that unless this Court steps in and issues necessary directions, the first
respondent will not report the existing vacancies of Typist before Ext.P1
ranked list expires on 27.10.2008.
2. Sri.T.A.Shaji, the learned standing counsel appearing for the
first respondent submits on instructions that there was only one vacant
post of Typist in the office of the Federation, that after Ext.P1 ranked list
was published the said vacancy was filled up by advising and appointing
one among the candidates named therein and that no further vacancy of
Typist exists against which the candidates included in Ext.P1 ranked list
can be advised. Apart from merely alleging that the first respondent
Federation has not correctly assessed the vacancies, no material has
been produced before this Court to indicate that vacancies of Typists
exist and are available to be reported to the Kerala Public Service
Commission. In this state of affairs, no relief can be granted to the
WP(C) 30572 -: 2 :-
petitioner. The Writ Petition fails and is accordingly dismissed.
P.N.Ravindran,
Judge.
ess 23/10