High Court Kerala High Court

Seena.K.J. vs State Of Kerala on 11 January, 2011

Kerala High Court
Seena.K.J. vs State Of Kerala on 11 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 948 of 2011(P)


1. SEENA.K.J., KEERAMPARAYIL HOUSE,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF HEALTH SERVICS,

3. DISTRICT MEDICAL OFFICER,

4. KERALA PUBLIC SERVICE COMMISSION

5. THE DISTRICT OFFICER, KERALA PUBLIC

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/01/2011

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                        W.P(C) No. 948 of 2011
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
              Dated this, the 11th day of January, 2011.

                            J U D G M E N T

The petitioner has been included in Ext. P1 rank list for

appointment to the post of Staff Nurse. In W.P(C) No. 14697/2010,

by Ext. P2 interim order, this Court directed the appointing authority

to report 12 vacancies of Staff Nurse. The petitioner has now filed

this writ petition for a direction to advice candidates against those

vacancies. However, in Ext. P2 interim order, it has been specifically

stipulated that the candidates shall not be advised against those

vacancies until otherwise ordered by this Court. That being so, the

proper remedy of the petitioner is to get herself impleaded in that writ

petition and seek modification of the interim order, insofar as

without modifying that interim order, the petitioner would not be

entitled to the reliefs prayed for in this writ petition. In fact, on the

same grounds, I had already dismissed W.P(C) No. 33681/2010.

Admittedly, the petitioner in that writ petition has filed an appeal,

which is pending as W.A.No. 2042/2010. In the above circumstances,

this writ petition is dismissed without prejudice to the right of the

petitioner to get herself impleaded in W.P(C) No. 14697/2010 and

seek modification of the interim order therein.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.