IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34978 of 2005(L)
1. PABASUDHAN.K, KARUTHEDATH HOUSE,
... Petitioner
2. NICY SEBASTIAN,
3. ANIL.K.D,
4. SINDHU.N.F,
5. MANOHARAN.A.K,
6. SIJIMOLE.P.S,
7. BEENA.K.B,
8. ANITHA.P.K,
9. SAJITHA.P.S,
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF ANIMAL HUSBANDRY,
3. THE DISTRICT ANIMAL HUSBANDRY OFFICER,
4. KERALA PUBLIC SERVICE COMMISSION,
5. THE DISTRICT OFFICER,
6. KERALA LIVESTOCK DEVELOPMENT BOARD,
For Petitioner :SRI.SAIBY JOSE KIDANGOOR
For Respondent :SMT.SUMATHY DANDAPANI
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :25/01/2008
O R D E R
K.BALAKRISHNAN NAIR,J.
================================
WRIT PETITION NO.34978 OF 2005
=================================
Dated this the 25th day of January 2008
JUDGMENT
The petitioners are the persons included in the rank list
published by the Public Service Commission for appointment to
the posts of Livestock Inspector Grade II/Poultry Assistant/Milk
Recorder/Storekeeper/Enumerator in the Animal Husbandry
Department, Thrissur District. The rank list was due to expire on
30.12.2005. In the above background, the petitioners
approached this Court alleging that there were several vacancies
in the above cadre in the District and the appointing authority
was not reporting those vacancies. This Court, while admitting
the writ petition, passed an interim order on 15.12.2005 to
report all available vacancies in the above cadre to the PSC, so as
to reach it before 30.12.2005. According to the petitioners,
notwithstanding the direction, the vacancies available were not
reported. But, the third respondent has filed a counter affidavit,
in which it is stated that all available vacancies were in fact
W.P.(C)34978/2005 2
reported and that from the list 156 persons were appointed.
Learned counsel for the PSC submitted that pursuant to the
direction only one vacancy was reported before 30.12.2005 and a
candidate has been advised to that vacancy. Next reporting of
vacancies took place only in July 2006, it is submitted.
2. This Court directed the PSC to advise candidates only to
those vacancies which were reported before the expiry of the
rank list. Standing Counsel submitted that the candidates were
advised to all the vacancies which were reported before the
expiry of the rank list to the PSC.
In view of the above position, the writ petition is dismissed
as infructuous.
K.BALAKRISHNAN NAIR, Judge
css/
W.P.(C)34978/2005 3
css/