Kerala High Court
The District Registrar vs Robert on 10 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17930 of 2010(M)
1. THE DISTRICT REGISTRAR,
... Petitioner
2. THE SUB REGISTRAR, THIRUVANATNAPURAM.
3. THE DEPUTY TAHSILDAR (RR)
4. THE VILLAGE OFFICER, VANCHIYOOR.
Vs
1. ROBERT,S/O.SATHYANESAN,
... Respondent
2. THE LOK AYUKTHA, THIRUVANATNAHPURAM.
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/06/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 17930 of 2010
==================
Dated this the 10th day of June, 2010
J U D G M E N T
The petitioners challenge Ext.P2 order of the Kerala Lok Ayukta
in this writ petition on the ground that the Lok Ayukta did not have
jurisdiction to decide the issue involved in that case. From Ext.P2, I
find that the same was passed as early as on 3.12.2003, almost seven
years ago. The petitioners have not been able to satisfactorily explain
the long delay of six-and-a-half years. Therefore, this writ petition
suffers from the vice of unexplained delay and laches. The writ petition
is dismissed on that ground.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge