High Court Kerala High Court

Santhosh.K. vs State Of Kerala on 29 September, 2008

Kerala High Court
Santhosh.K. vs State Of Kerala on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33456 of 2006(G)


1. SANTHOSH.K., S/O.K.KARUNAKARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/09/2008

 O R D E R
                          KURIAN JOSEPH, J.
                ----------------------------------------------
                    W.P.(C) No.33456 of 2006
                ----------------------------------------------
                  Dated 29th September, 2008.

                            J U D G M E N T

Petitioner is aggrieved by the selection procees leading

to Ext.P3 ranked list for appointment to the post of Theatre

Mechanic. According to the petitioner, he was not called for the

proficiency test. It is seen from the counter affidavit that the call

letter sent to the petitioner was not returned to the Commission.

It is also submitted that wide publicity had been given in the

matter of proficiency test, in all the leading dailies. Still further, it

is seen that the petitioner’s approach is only after three months of

the publication of the ranked list. No affected party is also on the

party array. In view of the counter affidavit regarding the steps

already taken by the Commission, and in view of the fact that no

affected party is on the party array, there is no merit in the writ

petition. It is hence dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.33456 of 2006

———————————————-

J U D G M E N T

Dated 29th September, 2008.