IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35456 of 2008(U)
1. N.K.SUBRAMANIAN, NARATTIL HOUSE
... Petitioner
Vs
1. KERALA STATE SPORTS COUNCIL, REP.BY
... Respondent
For Petitioner :SRI.KRB.KAIMAL (SR.)
For Respondent :PIRAPPANCODE V.S.SUDHEER,SC,SPORTS COUN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/02/2009
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.35456 of 2008
--------------------------
Dated this the 12th February,2009
J U D G M E N T
Petitioner was an applicant to the post of Athletic
Coach for which the respondent Sports Council by
Exhibit-P1 notification invited the applications. A written
test was conducted on 30.12.2007. Since he was
successful in the written examination he was admitted to
the physical efficiency test held between 2nd and 4th
April,2008. The interview for Coaches in Athletics was
held on 8.4.2008. Pursuant to Exhibit-P2 memo, he
appeared for the interview.
2. The complaint raised in this writ petition is that
in spite of expiry of eight months so far the rank list has
not been finalised and further action for appointment to
the notified posts has not been taken by them. It is also
alleged that temporary appointments have been made in
the meanwhile.
3. Respondent has filed a statement. I heard
learned standing counsel for the respondent also. As
W.P ( C) No.35456 of 2008
2
regards the reason for the delay, it is stated in paragraph 8
of the statement that there were some writ petitions filed
by persons who failed to qualify in the written test and
therefore the Council could not finalise the matter and
they were awaiting orders in the said writ petitions. It is
also submitted that there were resource constraints which
compelled them to postpone the finalisation of
appointments. It is contended that merely because of the
notification has been issued, petitioner cannot seek
appointment as such.
4. In view of the fact that already a notification has
been issued and all the steps in the selection of candidates
have been completed, there is no reason as to why the
further action in the matter should be kept pending.
Therefore, the further actions for publication of rank list
may be finalised within a period of two months from the
date of receipt of a copy of this judgment.
The writ petition is disposed of as above.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
W.P ( C) No.35456 of 2008
3
W.P ( C) No.35456 of 2008
4