IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24816 of 2006(D)
1. PRASEETHA CHANDRAN,
... Petitioner
Vs
1. KERALA PUBLIC SERVICE COMMISSION,
... Respondent
2. KERALA PUBLIC SERVICE COMMISSION,
3. DIRECTOR,
4. DISTRICT MEDICAL OFFICER,
5. SHIJI K.U., S/O. VARGHESE,
For Petitioner :SRI.P.A.CHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :21/05/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C).No.24816 of 2006
--------------------------------------
Dated 21st May, 2009
JUDGMENT
Ext.P1 ranked list for the post of Nurse Grade II
(Ayurveda) came into force on 1.12.2003 and ceased to be in force on
30.11.2006. This writ petition was filed on 19.8.2006 complaining
that the petitioner has not been advised though her turn for advice
has arisen.
2. The Kerala Public Service Commission has filed a
counter affidavit pointing out that the petitioner’s turn has not arisen.
The counter affidavit was filed on 12.10.2006. The ranked list ceased
to be in force on 30.11.2006. In the light of the counter affidavit filed
by the Kerala Public Service Commission and the positive averment of
the Commission that the petitioner’s turn for advice has not arisen, the
reliefs prayed for by the petitioner cannot be granted. Further, no one
of the candidates included in Ext.P1 ranked list are on the party array.
Therefore, the writ petition is bad for non joinder of necessary parties.
The writ petition fails and is accordingly dismissed.
P.N.RAVINDRAN
Judge
TKS