High Court Kerala High Court

State Of Kerala vs C.Gopala Pillai on 24 June, 2008

Kerala High Court
State Of Kerala vs C.Gopala Pillai on 24 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18805 of 2008(L)


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner
2. THE  DISTRICT COLLECTOR,
3. THE SECRETARY TO GOVERNMENT

                        Vs



1. C.GOPALA PILLAI, SATHI BHAVANAM,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :24/06/2008

 O R D E R
                           V.GIRI,J.
                     -------------------------
                W.P ( C) No. 18805 of 2008
                    --------------------------
              Dated this the 24th June, 2008

                      J U D G M E N T

I find that on merits the order passed by the

Honourable Lok Ayukta is in consonance with the view

taken by the Division Bench of this Court in Accountant

General Vs. Shyson George [2005 (2) KLT 137]. In

the circumstances, I do not think it is necessary to

interfere with Exhibit-P1 order as such. Since the

direction issued by the Lok Ayuta otherwise is in

consonance with the view taken by the Division Bench of

this Court, I do not propose to go into the other

contentions regarding the scope and power that could be

exercised by the Lok Ayukta in the context of the view

taken by this Court in State of Kerala Vs. Bernard [2003

(2) KLT 254] and George A.T and Others Vs.

Saralakumari P. and Another [2007 (4) ILR (Ker) 442].

W.P ( C) No. 18805 of 2008
2

Learned Government Pleader submits that since the

time granted by the Lok Ayukta has expired, some more

time may be granted to take steps to comply with the

directions issued by the Lok Ayukta. In the circumstances,

the time for compliance is extended by another two months

from today.

Subject to the above, the writ petition is dismissed.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 18805 of 2008
3

W.P ( C) No. 18805 of 2008
4