IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32349 of 2008(A)
1. V.R.PRADEEP, S/O.V.K.RAGHAVAN,
... Petitioner
2. J.SULFIKAR ALIKHAN, KHAN MANZIL,
3. G.BABU, S/O.GOPALAN NAIDU,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/11/2008
O R D E R
P.N.RAVINDRAN, J
-----------------------------
W.P.(C) NO: 32349 of 2008
-----------------------------
Dated this 26th day of November, 2008
JUDGMENT
Heard Sri.T.R.Harikumar, the learned counsel appearing
for the petitioner and Sri.Alexander Thomas, learned Standing
Counsel appearing for the respondents.
2. The petitioners are candidates included in the
supplementary list forming part of Ext.P1 ranked list, which
came into force on 29.12.2006. In this writ petition they pray
for a writ in the nature of mandamus directing the first
respondent to report all the existing vacancies of Typist Grade
II to the Commission.
3. Sri. Alexander Thomas, the learned Standing Counsel
appearing for the Kerala Public Service Commission submits
that the main list of Ext.P1 ranked list was exhausted on
19.9.2008, when the last candidate in the main list was
advised. The learned counsel submits that the supplementary
list cannot therefore be operated. Reliance is placed on the
decision of the Apex Court in Nair Service Society Vs.
Kerala Public Service Commission-2003 (3) KLT 1126 SC
in support of the said contention.
WPC:32349 OF 20087
2
4. The Apex Court has in Nair Service Society Vs. Kerala
Public Service Commission (supra) held that after the main
list is exhausted the supplementary list cannot be operated. In
the light of the authoritative pronouncement of the Apex Court in
Nair Service Society Vs. Kerala Public Service Commission
(supra), the petitioners who are included in the supplementary
list cannot seek or be granted the reliefs prayed for by them. This
writ petition fails and is accordingly dismissed.
P.N.RAVINDRAN,
JUDGE
bps