High Court Kerala High Court

Pharmacist Rank Holder’S … vs State Of Kerala on 18 June, 2008

Kerala High Court
Pharmacist Rank Holder’S … vs State Of Kerala on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36167 of 2007(E)


1. PHARMACIST RANK HOLDER'S ASSOCIATION,
                      ...  Petitioner
2. THANUJARANI.A., RAJI NIVAS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DIRECTOR OF HEALTH DEPARTMENT,

3. DISTRICT MEDICAL OFFICER,

4. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.N.DHARMADAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :18/06/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).36167/2007
                        --------------------
           Dated this the 18th day of June, 2008

                        JUDGMENT

First petitioner is the Association of Rank Holders’

who were included in the rank list for appointment to the

post of Pharmacist. Ext.P1 rank list was published on

25.5.2005 and it expired on 25.5.2008. In the

circumstances, the only direction that can be issued at this

stage, is one to the PSC to see that the memos of advice

are issued against all vacancies which were reported prior

to the expiry of the rank list. It is ordered accordingly.

Writ petition is closed.

V.GIRI,
Judge

mrcs