IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32422 of 2006(I)
1. SURYA ARAVINDAKSHAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF COLLEGIATE EDUCATION,
3. KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.NAVEEN.T
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/11/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 32422 of 2006
-----------------------------------------
Dated this the 5th day of November, 2008
JUDGMENT
The writ petition is filed with the following prayers:-
i) issue a writ of mandamus or any other appropriate
writ, direction or order directing the 2nd respondent to report
all available and existing vacancies of Lecturers (Political
Science) in various Government Colleges, including one NJD
vacancy, to the 3rd respondent P.S.C. for advice and
appointment from Ext.P2 ranked list.
ii) issue a writ of mandamus or any other appropriate
writ, direction or order declaring that the petitioner is entitled
to get advice and appointment as Lecturer (Political Science)
to the vacancies presently available in Government Colleges
on the basis of her inclusion in Ext.P2 ranked list.
There will be a direction to respondents 1 and 2 to take appropriate
action in the matter, if not already taken, within a period of three
months from the date of production of a copy of the judgment along
with a copy of the writ petition. On the respondents 1 and 2 reporting
the vacancies, the 3rd respondent shall take prompt action to issue
advice memo. It is also made clear that one month prior to the expiry
of the ranked list, the second respondent shall make a fresh
assessment regarding the vacancy position and the available vacancies
shall be reported to the 3rd respondent.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
OP NO. -:2:-
KURIAN JOSEPH, J.
———————————–
W.P(C).No.32422 of 2006
———————————–
JUDGMENT
5th November, 2008