IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 987 of 2008()
1. MAYA L.,
... Petitioner
2. PRIJITHA K.,
3. SHEENA T.K.,
Vs
1. ROJI JOSEPH, S/O. JOSEPH,
... Respondent
2. C.R. RAMESAN, S/O. RAMAN NAIR,
3. C.C. VINOD KUMAR,
4. THE DEPUTY DIRECTOR OF EDUCATION,
5. THE DIRECTOR OF PUBLIC INSTRUCTION,
6. THE STATE OF KERALA,
7. THE DISTRICT OFFICER,
For Petitioner :DR.K.P.SATHEESAN
For Respondent :SRI.R.SURENDRAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/07/2008
O R D E R
J.B. Koshy & P.N.Ravindran, JJ.
————————————–
W.A. No. 987 of 2008
—————————————
Dated this the 8th day of July, 2008
Judgment
Koshy,J.
W.A. No.980 of 2008 filed from the judgment in W.P.(C)
No.21137 of 2007 disposed of by the very same impugned judgment
in this writ appeal was already dismissed. Hence, this appeal is also
dismissed. However, considering the interest of the student, if no
candidates are available for promotion and no application is pending
for inter-district transfer for appointment of HSA (Maths) in Kannur
district, the appellants who were already advised by the PSC in
excess of the cadre strength can be appointed if such vacancies
were available before the expiry of the rank list.
The writ appeal is disposed of.
J.B.Koshy
Judge
P.N.Ravindran
Judge
vaa
W.A.No. /2002 2
J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.
————————————-
W.A. No. 987 of 2008
————————————-
Judgment
Dated:8th July, 2008