IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24582 of 2007(B)
1. P.PRASAD
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE DISTRICT MEDICAL OFFICER (HEALTH)
3. THE DISTRICT OFFICER
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :02/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 24582 of 2007
--------------------------
Dated this the 2nd November, 2007
J U D G M E N T
Petitioner was included in the ranked list published by the
Public Service Commission for appointment to the post of Lower
Division Clerk in Various Departments in Kollam District. Rank
list came into existence on 8.7.2004. Rank list expired on
31.3.2006. During the currency of the ranked list certain
persons approached this Court in W.P. (C)9028/2006 for a
direction to report the then available vacancies to the Public
Service Commission before the expiry of the ranked list.
Exhibit-P1 order was issued by this Court on 29.3.2006. The
said order will show that in so far as the 2nd respondent, the
District Medical Officer is concerned, this Court was directed to
report four vacancies. Advice against report was to be kept in
abeyance pending further orders. By Exhibit-P2, W.P (C)
No.9028/2006 was closed as infructuous by this Court. One
vacancy was actually reported prior to 31.3.2006 to the Public
Service Commission.
W.P ( C) No. 24582 of 2007
2
2. The petitioner in W.P. (C) No.9028/2006 had been
advised for appointment even otherwise and it is therefore that
he did not prosecute the writ petition as such. The fact remains
that one vacancy in the post of Lower Division Clerk was
reported to the Public Service Commission prior to the expiry of
the rank list on 31.3.2006. As noted above, the rank list expired
on 31.3.2006
Learned standing counsel for the Public Service
Commission submits that one vacancy had been reported to the
PSC prior to 31.3.2006. In the circumstances, this writ petition
is disposed of directing the 3rd respondent to advice the next
eligible candidate from the list in question, referred to in the
writ petition, to the post of Lower Division Clerk in various
Departments in Kollam District, within one month from the date
of receipt of a copy of this judgment.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 24582 of 2007
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
W.P ( C) No. 24582 of 2007
2
ORDER
25th May, 2007