High Court Kerala High Court

Surendra Kumar. K.S. vs The State Of Kerala Represented By on 8 April, 2008

Kerala High Court
Surendra Kumar. K.S. vs The State Of Kerala Represented By on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 16264 of 2002(J)


1. SURENDRA KUMAR. K.S., S/O. SUKUMARAN,
                      ...  Petitioner
2. SAJ JAYAN. S., S/O. SUBRAMONIYAN
3. BIJU KUMAR. J.V., S/O. JANARDHANAN NAIR,

                        Vs



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

2. THE KERALA STATE PUBLIC SERVICE

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/04/2008

 O R D E R
                 T.R.RAMACHANDRAN NAIR, J.

                     =======================

                       OP.No.16264 of 2002-J.

                     =======================

                 Dated this the 8th day of April, 2008.

                          J U D G M E N T

This writ petition is filed seeking to quash Ext.P2 to the

extent to which it reserves the existing vacancies of Forest Guards

in Forest Department for special recruitment. As per the interim

order in IA.No.14710/2003 dated 15.12.2003, this Court had

directed the competent authority to report one vacancy of Forest

Guard at Ranni Division to the Public Service Commission. It was

also directed that the Commission will take steps to issue advice to

the next candidate who is eligible for appointment in the rank list.

In the light of the interim order, no further orders are called for.

Further, the period of the rank list of Forest Guards has also

expired. Therefore the writ petition is closed recording the interim

order.

T.R.RAMACHANDRAN NAIR, JUDGE.

kvs/-