High Court Kerala High Court

Sheeba.S. vs State Of Kerala on 6 November, 2008

Kerala High Court
Sheeba.S. vs State Of Kerala on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1137 of 2008()


1. SHEEBA.S., D/O.K.RAVEENDRAN, PLAKKATTU
                      ...  Petitioner

                        Vs



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

2. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.V.JAYAPRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :06/11/2008

 O R D E R
          J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                    -------------------------------
                    R.P.NO.1137 OF 2008
                                 IN
                  W.A.NO.1034 OF 2008 ()
                  -----------------------------------
        Dated this the 6th day of November, 2008

                            O R D E R

KOSHY,J.

Under Rule 13 (b) Part II of Kerala State and Subordinate

Services Rules, the Public Service Commission is to decide what

are the equivalent qualifications and the petitioner can convince

the P.S.C by filing representation and this judgment will not be a

bar in the way of the petitioner in filing the representation. If

such representation is filed, it should be considered by the P.S.C

untrammeled by the observations in the judgment. With the

above observations, this review petition is dismissed.

J.B.KOSHY, JUDGE

THOMAS P. JOSEPH, JUDGE
prp

J.B.KOSHY & THOMAS P. JOSEPH, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

6th November, 2008