IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12599 of 2009(T)
1. NAVEEN.C.N,AGD 33,S/O.C.K.NARAYANAN,
                      ...  Petitioner
                        Vs
1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent
2. DEPUTY CHIEF ENGINEER,ELECTRICAL CIRCLE,
3. DISTRICT OFFICER,KERALA PUBLIC SERVICE
                For Petitioner  :SRI.K.S.MADHUSOODANAN
                For Respondent  : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
 Dated :30/04/2009
 O R D E R
              P.R.RAMACHANDRA MENON, J.
           -----------------------------
               W.P.C.No.12599 OF 2009
             --------------------------
       Dated this the 30th day of April 2009
       -------------------------------------
                   J U D G M E N T
Sri.K.S.Anil,SC,KSEB takes notice for respondents
1 and 2. Sri.Alexander Thomas, SC,KPSC takes notice
for the 3rd respondent. The learned Standing Counsel
for 1st and 2nd respondents submits that the “non-
joining duty” vacancy has already reported to the
Public Service Commission by letter dated 24/04/2008.
In the said circumstances, there will be a direction
to the 3rd respondent to advise the eligible candidate
in response to the said “non-joining duty” vacancy
within two weeks. The 4th respondent shall issue
consequential orders giving appointment to the
advised candidate within one month. Since nothing
further remains to be considered in the matter, this
writ petition is disposed of accordingly.
 P.R.RAMACHANDRA MENON,
JUDGE
jsr