IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34265 of 2008(D)
1. T.N.SOMARAJAN NAIR, S/O.NARAYANAN NAIR,
... Petitioner
Vs
1. VADASSERIKKARA GRAMA PANCHAYAT,
... Respondent
2. THE TRIBUNAL FOR LOCAL SELF GOVT.
For Petitioner :SRI.BIJU ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/11/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.34265 of 2008
==================
Dated this the 20th day of November, 2008
J U D G M E N T
The petitioner’s application for condonation of delay in filing
an appeal before the Tribunal for Local Self Government
Institutions has been dismissed by Ext.P4 order on the ground
that the delay is 123 days. The petitioner is challenging that
order in this writ petition. As per the rules applicable, the
Tribunal has power to condone delay of only upto 30 days.
Admittedly the delay in this case is 123 days. Therefore, the
Tribunal has no jurisdiction to condone that delay. It has been
held so by this Court in Court in Thomas Thomas v. Kottayam
Municipality [2008 (3) KLT 964]. In view of the above decision,
the challenge against Ext.P4 is unsustainable. Accordingly, the
writ petition is dismissed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2