High Court Kerala High Court

Vijayalekshmi.C.R. vs Director Of Collegiate Education on 16 October, 2008

Kerala High Court
Vijayalekshmi.C.R. vs Director Of Collegiate Education on 16 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17910 of 2008(F)


1. VIJAYALEKSHMI.C.R., KRISHNA, TC.64/1971(
                      ...  Petitioner

                        Vs



1. DIRECTOR OF COLLEGIATE EDUCATION,
                       ...       Respondent

2. KPSC, PATTOM PALACE PO.,

                For Petitioner  :SRI.BRIJESH MOHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/10/2008

 O R D E R
                             ANTONY DOMINIC, J.

                     ====================
                      W.P.(C) NO.17910 OF 2008 (F)
                     ====================

                Dated this the 16th day of October, 2008

                                 J U D G M E N T

Petitioner is Rank No.3 in the ranked list of Lecturer (Dance)

prepared by the second respondent. Writ petition was filed for a direction

to report the available vacancies. However, it is seen from the statement

filed by the respondent that they have already reported one vacancy. It is

also stated that an Assistant Professor retired on 31.3.2008 and that only

when the said post is filled up by convening the DPC a vacancy in the

lower category of lecturer will arise. According to them as at present,

there is no vacancy Lecturer (Dance) to be reported. If that be so, a

direction as sought for in this writ petition is not possible.

2. However, having regard to the fact that the post of Assistant

Professor is to be filled, it is directed that resultant vacancy of Lecturer shall

be reported without delay provided the same arises during the currency of

the list.

Writ petition is disposed of accordingly.

ANTONY DOMINIC, JUDGE
jj