High Court Kerala High Court

Sri. John.T.F vs Kerala State Electricity Board on 20 June, 2008

Kerala High Court
Sri. John.T.F vs Kerala State Electricity Board on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25709 of 2005(I)


1. SRI. JOHN.T.F.,
                      ...  Petitioner
2. SRI. JOSE.C.P.,
3. SRI.KURUKESAN,
4. SRI.P.H.AZIZ,

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM),

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                  W.P.(C) No. 25709 OF 2005
              ---------------------------------------
            Dated this the 20th day of June, 2008.


                         J U D G M E N T

In the matter of reporting of vacancies, there is already an

interim order dated 30.08.2005. This writ petition is disposed of

in terms of the said interim order making it also clear that in case

advise memos have not been issued in respect of the substantive

vacancies existed prior to the expiry of the ranked list, the same

shall be issued within a period of one month.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 25709 OF 2005

J U D G M E N T

20.06.2008