High Court Kerala High Court

Sabu Joseph vs State Of Kerala Represented By on 3 October, 2008

Kerala High Court
Sabu Joseph vs State Of Kerala Represented By on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4444 of 2008(D)


1. SABU JOSEPH, S/O.K.J.JOSEPH
                      ...  Petitioner
2. THOMAS K.J., S/O.K.D.JOSEPH
3. JISIMOL VARGHESE, W/O.JOJO KURIAKOSE &
4. BEENA KURIAKOSE, D/O.KURIAKOSE
5. MARYKUTTY JOSEPH, W/O.P.T.MATHEW &
6. JINSON C.N., S/O.NICHOLAS JOSEPH
7. JAYADEVAN.S., S/O.P.SASEENDRAN
8. UMMER, S/O.MOHAMMED KUTTY, AGED 35 YEARS
9. MINIMOL T.N., W/O.M.T.RAJEEV &

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS(DPI)

3. THE DISTRICT EDUCATION OFFICER (DEO)

4. DEPUTY DIRECTOR OF EDUCATION

5. THE KERALA PUBLIC SERVICE COMMISSION

                For Petitioner  :SRI.TOM JOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/10/2008

 O R D E R
                           ANTONY DOMINIC, J.

                   =W.P.(C) = = = = = = = = = = =
                     = = =
                             No. 4444 OF 2008 (D)
                                    AND
                   =W.P.(C) = = = = = = = = = = =
                             No.27301 OF 2008 (A)
                     = = =


                Dated this the 3rd day of October 2008


                             J U D G M E N T

In these writ petitions, the grievance of the petitioners who are

included in the rank list for the post of HSA (Social Studies) in Idukki

District was that vacancies available in the direct recruitment quota

were not being reported. The stand of respondents 1 and 2 is that

during the year 2008-09, there were 8 vacancies out of which 3

were earmarked to be filled up from the direct recruitment quota. It

is stated that these 3 vacancies have already been reported and that

it is for the PSC to advise the candidates.

2. As stated by the authorities, since they have already

reported the vacancies, it is for the PSC to take action on the same.

This, the PSC shall do as expeditiously as possible.

The writ petitions are disposed of with the above direction.

ANTONY DOMINIC
JUDGE
jan/-