High Court Kerala High Court

P.Dolfus(Retd.Sub Engineer) vs Deputy Chief Engineer on 16 July, 2009

Kerala High Court
P.Dolfus(Retd.Sub Engineer) vs Deputy Chief Engineer on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19987 of 2009(P)


1. P.DOLFUS(RETD.SUB ENGINEER),
                      ...  Petitioner

                        Vs



1. DEPUTY CHIEF ENGINEER,
                       ...       Respondent

2. CHIEF ENGINEER,

3. KERALA STATE ELECTRICITY BOARD,

4. STATE OF KERALA,

                For Petitioner  :SRI.VIJU THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :16/07/2009

 O R D E R
                             P.N.RAVINDRAN, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                       W.P.(C) No. 19987 of 2009
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                  Dated this the 16th day of July, 2009

                               JUDGMENT

The petitioner who retired from service as Sub Engineer in the

Kerala State Electricity Board sometime during 2007 has filed this writ

petition challenging Ext.P8 order dated 01.08.2005 passed by the

Chairman of the Kerala Electricity Board upholding the orders passed by

the disciplinary authority and the appellate authority directing recovery of

1/5th of the sum of Rs.74,000/- being the loss sustained by the Board,

besides imposing on him the punishment of barring one increment

without cumulative effect for a period of six months. The order imposing

punishment was passed by the disciplinary authority on 21-2-2004. The

appeal filed before the Chief Engineer was partly allowed by order dated

24-1-2005. The review petition filed before the Board was rejected by

the order impugned in this writ petition on 1-8-2005. This writ petition

is filed on 6-7-2009. Four years have passed after the last of the

impugned orders was passed. The petitioner has not however chosen to

explain the long delay in challenging Ext.P8. I am therefore of the

W.P.(C) No. 19987/09 2

considered opinion that this writ petition is liable to be dismissed on that

short ground.

The writ petition fails and is accordingly dismissed.

P.N.RAVINDRAN,
JUDGE.

mn.