Kerala High Court
Ratheesh V.G vs State Of Kerala Represented By … on 21 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27027 of 2007(P)
1. RATHEESH V.G,"ROHINI",T.C.3/1441-1
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY SECRETARY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE INSPECTOR GENERAL OF POLICE,
4. THE COMMANDANT,SPECIAL ARMED POLICE(SAP)
5. KERALA PUBLIC SERVICE COMMISSION,
6. THE DISTRICT OFFICER,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 27027 OF 2007 (P)
=====================
Dated this the 21st day of May, 2010
J U D G M E N T
Petitioner who was included in the rank list for the post of
Police Constable (AP Battalion) in SAP, Thiruvananthapuram has
filed this writ petition complaining that despite having reported
vacancies, he was not advised for appointment.
Today, when the matter came up for orders, learned
standing counsel appearing for PSC reports that petitioner has
been advised for appointment on 22/11/2007. In view of this, the
writ petition is closed.
ANTONY DOMINIC, JUDGE
Rp