High Court Kerala High Court

Zainul Abideen K vs Kerala Public Service Commission on 10 August, 2010

Kerala High Court
Zainul Abideen K vs Kerala Public Service Commission on 10 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29631 of 2006(C)


1. ZAINUL ABIDEEN K.,
                      ...  Petitioner
2. VINEETHA VIDYASAGAR,
3. GEETHA K.V.,
4. K.K.SHIBU,

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. SECRETARY,

3. STATE OF KERALA,

                For Petitioner  :SRI.GEORGE ABRAHAM

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :10/08/2010

 O R D E R
                          C.T.RAVIKUMAR, J.
                      ---------------------------------------
                W.P(C)Nos.29631 & 31629 of 2006
                      ----------------------------------------
                       Dated 10th August, 2010

                                JUDGMENT

The petitioners were candidates for selection to the post of

High School Assistant (English) in different districts. In essence, the

grievance of the petitioners in both these writ petitions is that the

Kerala Public Service Commission has issued fresh notification without

implementing the judgment in W.P.(C)No.22080 of 2005 and

connected writ petitions reported in 2006 (3) KLT 854. When this

matter was taken up today, the learned standing counsel appearing for

the Kerala Public Service Commission submitted that during the

pendency of these writ petitions the directions in the said judgment

have been complied with. In view of the said position, the learned

counsel for the petitioners submitted that the petitioners did not wish

to pursue these writ petitions any further. The said submission is

recorded and these writ petitions are accordingly closed.

C.T.RAVIKUMAR
Judge

TKS