IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22519 of 2005(E)
1. THE SECRETARY,
... Petitioner
Vs
1. T.T.NABEESA, EDAYOORKUNNU,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.K.RAMKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :15/10/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.22519 OF 2005
---------------------------------------
Dated this the 15th day of October, 2008.
J U D G M E N T
Petitioner-panchayath is aggrieved by Exhibit P1 order
passed by the Ombudsman for Local Self Government
Institutions. The issue pertains to the grant for house
construction for the year 2000-2001.
2. The first respondent moved the Ombudsman only after
three years. Apparently, the complaint is barred by limitation in
view of the bar under Section 271M(4)(d) of the Kerala
Panchayath Raj Act, 1994. Even otherwise the scheme for house
construction pertains to an year and the benefit of one year
cannot be carried out to another year also. This writ petition is
allowed and Exhibit P1 is quashed.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 22519 OF 2005
J U D G M E N T
15.10.2008