High Court Kerala High Court

The State Of Kerala vs P.D.Thomas on 13 July, 2010

Kerala High Court
The State Of Kerala vs P.D.Thomas on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21684 of 2010(I)


1. THE STATE OF KERALA, REPRESENTED BY
                      ...  Petitioner
2. THE DISTRICT REGISTRAR (GENERAL),
3. THE SUB REGISTRAR,

                        Vs



1. P.D.THOMAS,
                       ...       Respondent

2. LOK AYUKTHA, THIRUVANANTHAPURAM.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/07/2010

 O R D E R
                        S. SIRI JAGAN, J.
                   ------------------------------
                  W.P.(C) No.21684 OF 2010
                  -------------------------------
             Dated this the 13th day of July, 2010

                        J U D G M E N T

In this writ petition, the State is challenging Ext.P2 order of

the Kerala Lok Ayukta on the ground that the Lok Ayukta does

not have jurisdiction to decide the issue raised in the complaints

before it, which have been disposed of by Ext.P2.

I am not inclined to entertain this writ petition, in view of

the fact that Ext.P2 order is dated 5.7.2007, the State has not

been able to give any sufficient explanation for the long delay of

three years in approaching this Court challenging Ext.P2 order.

Therefore, the writ petition is dismissed on account of

unexplained delay and laches.

S. SIRI JAGAN, JUDGE

acd