High Court Kerala High Court

Sheena.T.V. vs The State Of Kerala Represented By … on 9 September, 2009

Kerala High Court
Sheena.T.V. vs The State Of Kerala Represented By … on 9 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4857 of 2009(C)


1. SHEENA.T.V., W/O.BALAKRISHNAN,
                      ...  Petitioner
2. SREEJA.P, W/O.MADHU, KELOTH HOUSE,
3. SINDHU POOSARI, D/O.LATE RAJAN,

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER,

4. THE KERALA PUBLIC SERVICE COMMISSION,

5. THE UNION OF INDIA, REPRESENTED BY ITS

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  :SRI.M.AJAY,SC,NATIONAL RURAL HEALTH MIS

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/09/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NO. 4857 OF 2009 (C)
                =====================

        Dated this the 9th day of September, 2009

                         J U D G M E N T

Petitioners are rank holders in the ranked list published by

the PSC for Staff Nurses in Kannur District. Their grievance is that

despite the existence of vacancies, without reporting those

vacancies to the PSC, contract appointment is being resorted to.

2. If as stated by the petitioners, there is a valid ranked

list and vacancies are available, such vacancies are to be

reported to the PSC. It is made clear that on such reporting of

vacancies, PSC shall advise candidates and on their joining, the

contract arrangement shall be terminated and the PSC hands

should be allowed to join.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp