IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34707 of 2010(K)
1. P.ABOOBACKER HAJI, PUTHUKUDI HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF PANCHAYATH,
3. THE DEPUTY DIRECTOR OF PANCHAYATH,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/01/2011
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 34707 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 19th day of January, 2011.
J U D G M E N T
The petitioner retired from the Panchayat Common Service as a
Panchayat Inspector on 30.6.1991. He has filed this writ petition
complaining that while he was in service, his juniors have been
promoted and he is entitled to promotion with effect from the date
when his juniors were promoted. That could have been only with
effect from the date prior to 30.6.1991. The petitioner has filed this
writ petition on 18.11.2010, nineteen years after his retirement. He
has not offered any reasonable explanation for the long delay of 19
years in airing his grievances before the appropriate authorities,
including this Court .
In view of the long unexplained delay and laches, I am not
inclined to exercise my discretionary jurisdiction in favour of the
petitioner. Accordingly, the writ petition is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.