IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1209 of 2006(R)
1. SREEJA.M., W/O.K.DIVAKARAN,
... Petitioner
2. ANITHA.P., W/O.V.SREENIVASAN,
3. NISHA K.P., W/O.SANTHOSH BABU,
4. DROUPATHI T.V.,
5. PRAMEELA K., W/O.JAYACHANRAN P.V.,
6. SUJATHA EDAYATH,
7. MANJULA V.T., W/O.ANILKUMAR K.P.,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. KERALA PUBLIC SERVICE COMMISSION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT OFFICER,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.P.C.SASIDHARAN, SC, KPSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 1209 OF 2006
==================================
Dated this the 25th day of July, 2007.
JUDGMENT
The issue raised in this writ petition pertains to the appointment
of L.P.S.A/U.P.S.A (Malayalam) in Kannur District. The ranked list
expired on 28.01.2006. There will be a direction to the 4th respondent
to issue advice memos, if not already issued, in respect of the
substantive vacancies reported prior to the expiry of the ranked list,
within a period of one month from the date of production of a copy of
this judgment. In case there is any dispute with regard to the
assessment of vacancies presently made by the 3rd respondent, it will
be open to the petitioner to approach the 3rd respondent, in which
case, the matter will be duly considered by the said respondent within
another one month.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv