High Court Kerala High Court

Usha Varghese vs The District Collector on 2 April, 2008

Kerala High Court
Usha Varghese vs The District Collector on 2 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11199 of 2008(G)


1. USHA VARGHESE, AGED 42 ,W/O. J.VARGHESE
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR , COLLECTORATE
                       ...       Respondent

2. THE DISTRICT SUPPLY OFFICER

3. THE TALUK SUPPLY OFFICER

                For Petitioner  :SRI.G.BENO

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/04/2008

 O R D E R
                            ANTONY DOMINIC, J.

                         ===============
                      W.P.(C) NO. 11199 OF 2008 G
                     ====================

                  Dated this the 2nd day of April, 2008

                               J U D G M E N T

In this writ petition, the complaint of the writ petitioner is regarding

the delay in completing the selection process for the appointment of ARD

No. 38 in Ward No.XIII of Chennithala, Mavelikkara Taluk, the vacancy of

which was notified by Ext.P1. According to the petitioner, interview has

been conducted only on 6/3/2008. However, the petitioner refers to

Clause 5(c) of Ext.P3, the guidelines issued by the Government in the

matter of finalisation of the selection process and according to the learned

counsel, once interview is conducted, the process will be completed within

one week thereafter.

2. As already noticed, vacancy has been notified and selection

process has been initiated and interview has been conducted. In view of

this, particularly in the light of the guidelines issued vide Ext.P3 circular,

the matter needs be expeditiously completed.

3. Accordingly, this writ petition is disposed of directing the 2nd

WPC 11199/08
:2 :

respondent to finalise the proceedings initiated pursuant to Ext.P1. This

shall be done, as expeditiously as possible, at any rate within 4 weeks of

production of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

ANTONY DOMINIC,JUDGE.

Rp