IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30503 of 2008(F)
1. VALSALA, SREENARAYANA BHAVAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SPECIAL TAHSILDAR,
For Petitioner :SRI.R.MANOJ
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :05/11/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.30503 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 5th November, 2008
JUDGMENT
The learned Government Pleader places before me the Photostat
copy of the application for reference under Section 18 in the prescribed
form, i.e. form No.22A prescribed under Rule 16A. He submitted that
Ext.P2 is not the application which was filed but it is the original of the
application now handed over to me that was filed by the petitioner.
The Photostat copy of the application which is now handed over to me
will form part of the record. Since the original of the application filed
by the petitioner is found to be time-barred, I am not inclined to grant
the reliefs sought for. The Writ Petition will stand dismissed.
srd PIUS C.KURIAKOSE, JUDGE