High Court Kerala High Court

Maria Jacob Sankoorikal vs State Of Kerala on 26 November, 2007

Kerala High Court
Maria Jacob Sankoorikal vs State Of Kerala on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5802 of 2004(N)


1. MARIA JACOB SANKOORIKAL
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF MUNICIPAL ADMINISTRATION,

3. THIRUVANANTHAPURAM CORPORATION,

4. PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.B.S.SIVAJI

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                       KURIAN JOSEPH, J.
              ---------------------------------------
                  W.P.(C) NO. 5802 OF 2004
              ---------------------------------------
         Dated this the 26th day of November, 2007.


                        J U D G M E N T

The issue raised in this writ petition pertains to appointment

to the post of Assistant Engineer/ Assistant Town Planning

Officer. The legal retainer submits that the list expired on

26.06.2006. Therefore, this writ petition is disposed of directing

the Public Service Commission to advise candidates in respect of

the vacancies reported prior to the amendment of the rules, if not

already advised, expeditiously.

KURIAN JOSEPH, JUDGE.

smp