High Court Kerala High Court

Thambai K.V vs State Of Kerala on 15 October, 2008

Kerala High Court
Thambai K.V vs State Of Kerala on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24761 of 2008(W)


1. THAMBAI K.V
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION

3. KERALA PUBLIC SERVICE COMMISSION

                For Petitioner  :SRI.K.I.SAGEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/10/2008

 O R D E R
                        ANTONY DOMINIC, J.

                 = = = = = = = = = = = = = = =
                 =W.P.(C) = = = = = = = = = = =
                           No. 24761 OF 2008 W
                   = = =


              Dated this the 15th day of October 2008


                           J U D G M E N T

Petitioner has filed this writ petition, on the basis that she is

rank No. 2 in the ranked list for the post of H.S.A. (Social Science) in

Kasaragode District. It is stated that only one person has been

appointed and that if one more vacancy is reported she will be

advised for appointment. Learned Govt. Pleader submits that steps

are being taken and the petitioner will immediately get employment.

Recording this submission, the writ petition is closed.

ANTONY DOMINIC
JUDGE
jan/-