High Court Kerala High Court

Treesamma A. vs State Of Kerala on 8 August, 2008

Kerala High Court
Treesamma A. vs State Of Kerala on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32148 of 2006(B)


1. TREESAMMA A., W/O. JOHN P.,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR,

3. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               -----------------------------------------
                    W.P(C) No.32148 of 2006
               -----------------------------------------
            Dated this the 8th day of August, 2008

                              JUDGMENT

The writ petition is filed with the following prayers:-

i) issue a writ of mandamus directing the 1st
respondent to report all vacancies of Non-vocational
Teachers (Mathematics) available by transfer method to the
3rd respondent.

ii) issue a writ of mandamus directing the 3rd
respondent to issue advice memo and thereby directing the
2nd respondent to issue consequential appointment order to
the petitioner without further delay.

There will be a direction to the 2nd respondent to report all the

available vacancies to the 3rd respondent within a period of one

month from the date of production of a copy of the judgment

along with a copy of the writ petition and thereafter the 3rd

respondent shall take appropriate action within another one

month.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.32148 of 2006

———————————–

JUDGMENT

8th August, 2008