High Court Kerala High Court

Vibhu S vs State Of Kerala on 19 September, 2007

Kerala High Court
Vibhu S vs State Of Kerala on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2243 of 2007()


1. VIBHU S.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.P.C.SASIDHARAN

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :19/09/2007

 O R D E R
          K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              W.A.No.2243 OF 2007
         - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 19th day of September, 2007

                                     JUDGMENT

Radhakrishnan, J

This writ appeal was preferred by the petitioner in W.P.(C)

No.18624/07. Writ petition was preferred by the petitioner

seeking a writ of mandamus directing the 3rd respondent to report

628 substantive vacancies of Sub Inspector of Police (General

Executive Branch) (Trainee) due to the PSC hands forthwith.

2. Counsel appearing for the appellant placed reliance on

Ext.P8 communication received from the Right to Information Act

by which he was informed that 254 vacancies are available to the

post of Sub Inspectors in General Executive Branch. Learned

counsel appearing for the appellant also referred to paragraph 5

of the counter affidavit filed by the second respondent wherein it

has been stated that 230 vacancies were reported to PSC as on

23.11.2004. Counsel therefore submits the reliance can be placed

on Ext.P8.

W.A.No.2243 OF 2007
:: 2 ::

3. We find it unnecessary to pronounce upon this fact finally

since the writ petition itself is pending consideration before the

Learned Single Judge. Petitioner/appellant, if so advised, may

approach the Learned Single Judge.

Writ appeal is disposed of as above.

K.S.RADHAKRISHNAN, JUDGE

A.K.BASHEER, JUDGE
jes