IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27677 of 2006(T)
1. SAJI JOHN, S/O. JOHN,
... Petitioner
2. PRAMODH KUMAR. R., S/O.RAMAN NAIR,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. KERALA STATE PUBLIC SERVICE COMMISSION
3. SECRETARY, KERALA STATE PUBLIC
4. DISTRICT OFFICE, KERALA PUBLIC
For Petitioner :SRI.GEORGE ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :05/12/2006
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.27677 of 2006
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 5th December, 2006
JUDGMENT
Mr.Bijoy Chandran, Government Pleader submits that the
Government has not taken any decision on Ext.P7(a) representation
submitted by the petitioners. The learned Government Pleader on
instructions further submits that the Government has no intention to
extend the validity of the rank list. However, since Ext.P7(a) is
pending before the Government, this Writ Petition will stand disposed
of with a direction to the Government, the first respondent to
consider and dispose of Ext.P7(a) in accordance with law at the
Government’s earliest and at any rate within six weeks of the
petitioners producing a copy of this judgment. Once decision is taken,
the same will be communicated to the petitioners.
srd PIUS C.KURIAKOSE, JUDGE