IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26886 of 2006(A)
1. PRADEEP KUMAR.D.S., KANJIRAM VILA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF HEALTH SERVICES,
3. DISTRICT MEDICAL OFFICER, KOLLAM.
4. KERALA PUBLIC SERVICE COMMISSION,
5. DISTRICT OFFICER,
For Petitioner :SRI.N.SUKUMARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :30/11/2006
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 26886 OF 2006 A
-----------------------------
Dated this the 30th November, 2006.
JUDGMENT
Rank list published by the Commission for appointment
to the post of Junior Health Inspector Gr.II in Kollam
district came into force with effect from 28.10.2002. The
maximum period for which the rank list can be kept alive is
over by 27.10.2005. The petitioner says that having regard
to the number of vacancies reported, he was entitled to be
advised for appointment, considering his rank position.
The Public Service Commission was therefore directed to
furnish the relevant particulars regarding the number of
vacancies reported and the number of candidates advised
from the list.
2. Counsel for the Commission submits that 143
vacancies have been reported from the department for advise
of candidates and the Commission has advised 140 candidates
from the rank list. It is also submitted that candidates
could not be advised against three vacancies since none
belonging to the particular reserved community was
available in the list. Therefore, in terms of Rules 14 and
15 of K.S & S.S.R as amended, those vacancies are kept
unfilled. Candidates can be advised against the above
three vacancies only from the next list provided candidates
WPC 26886/2006 2
belonging to the particular reserved communities find a
place in that list.
3. Considering the rank position of the petitioner
there is no chance of he being advised for appointment
against the vacancies thus reported. This being the
factual position, the directions sought for in this writ
petition cannot be issued. Writ petition is therefore
dismissed.
K.K.DENESAN
Judge
jj