IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2762 of 2009()
1. NEELANKOL CHANDRAN, PROPRIETOR,
... Petitioner
Vs
1. SECRETARY, KALLIASSERI GRAMA PANCHAYATH,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.N.NAGARESH
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :07/12/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 2762 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of December, 2009
JUDGMENT
S.R.Bannurmath, C.J.
Aggrieved by the rejection of the Writ Petition only on
the ground of delay and laches, the present appeal is filed.
2. Before the learned Single Judge, petitioner had
challenged Ext.P10 order dated 04.05.06. It is to be noted
that consequent to Ext.P10 order passed by Government,
Panchayat had passed Ext.P9 order. Petitioner had
challenged the said order before the Panchayat Committee
by filing an appeal as well as the Munsiff Court,
Thaliparamba by filing OS No.365 of 2006 which came to
be dismissed and thereafter the present Writ Petition was
filed.
3. Noting the delay and laches on the part of the
petitioner in approaching this Court under Article 226 of
the Constitution, after a lapse of almost three years, in our
view, the learned Single Judge was justified in rejecting the
WA No.2762 of 2009
-:2:-
Writ Petition. We find no merit in the Writ Appeal. Hence it is
rejected.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb