IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30998 of 2007(M)
1. UNNI.M., AGED 29 YEARS, S/O.VELAYUDHAN,
... Petitioner
2. MOIDU.V., AGED 37 YEARS,
3. HYDERSHIBHU T., AGED 29 YEARS,
4. SHAJU K.S., AGED 43 YEARS,
5. JAYESH T.K., AGED 29 YEARS,
6. RAJEEV PAMBALATH, AGED 30 YEARS,
7. K.K.SHABIR, AGED 35 YEARS,
8. HANEESH OOKKATHU, AGED 30 YEARS,
9. RAJESH.H., AGED 35 YEARS,
10. PRAMODAS C.P., AGED 32 YEARS,
11. SUNIL DUTT.M., AGED 35 YEARS,
12. PUSHPARAJ M.R., AGED 30 YEARS,
13. RAVINDRAN T.K., AGED 40 YEARS,
14. VIJAYAKUMAR.M., AGED 36 YEARS,
15. ABDUL SALAAM.C., AGED 30 YEARS,
16. MANIKANDAN.C., AGED 30 YEARS,
17. VIJAYAN C.P., AGED 39 YEARS,
18. C.P.SURESHKUMAR, AGE 41 YEARS,
19. JOSEPH A.J., AGED 38 YEARS,
20. RAJEEV P.N., AGED 39 YEARS,
21. NIZAMUDDIN.I., AGED 30 YEARS,
22. MANOJ P.N., AGED 33 YEARS,
23. ABDUL RASHEED P., AGED 31 YEARS,
24. SHAJI.T., AGED 33 YEARS,
25. P.M.SURESH BABU, AGED 34 YEARS,
26. V.M.KRISHNADAS, AGE 40 YEARS,
27. SAJU.P.S., AGED 32 YEARS,
28. WILSON C.A., AGE 44 YEARS,
29. POLY AUGUSTINE, AGE 37 YEARS,
30. SOJAN JOSEPH.C., AGE 34 YEARS,
31. ABDUL KHADER P., AGE 31 YEARS,
32. VELAYUDHAN K., S/O.PENAN K.
33. K.M.ANILKUMAR, AGE 31 YEARS,
34. TARANATH K.K., AGED 37 YEARS,
35. HARIDAS V.,
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. THE MANAGING DIRECTOR,
3. KERALA PUBLIC SERVICE COMMISSION - REP.
4. SECRETARY,
5. STATE OF KERALA - REPRESENTED BY
For Petitioner :SRI.GEORGE ABRAHAM
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice K.M.JOSEPH
Dated :07/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 30998 OF 2007 M
````````````````````````````````````````````````````
Dated this the 7th day of August, 2008
J U D G M E N T
Petitioners are persons who were included in a rank list
published by the Public Service Commission for the post of
Conductors. The rank list expired on 31.12.2004. In the
meantime, writ petitions were filed before this Court in regard to
the actual vacancies prior to 31.12.2004. It is the case of the
petitioners that the said litigation culminated in judgment in
WA.No.1693/07. Therein, a Division Bench of this Court has given
certain directions. Petitioners have preferred Ext.P37. I feel that a
decision should be taken on the same. Accordingly, writ petition is
disposed of directing the 1st respondent to consider and take a
decision on Ext.P37 in accordance with law, within two months
from the date of receipt of a copy of this judgment. While doing
so, the 1st respondent will also take note of the judgment in
WA.No.1693/07 if it has become final.
Sd/-
(K.M.JOSEPH, JUDGE)
aks