IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24092 of 2008(R)
1. T.R.VIJAYAMOHANAN NAIR
... Petitioner
Vs
1. THE HONOURABLE KERALA LOK AYUKTA
... Respondent
2. ASSISTANT REGISTRAR (GENERAL)
3. ABRAHAM, S/O.VARGHESE, KALPURACKAL HOUSE
For Petitioner :SRI.SATHISH NINAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/08/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.24092 OF 2008
----------------------------------------
Dated this the 11th day of August, 2008
JUDGMENT
The petitioner is aggrieved by the arrest warrant issued by
the Lok Ayukta for failing to file statement on or before
30.6.2008 in complaint No.2320/2007 pending before it as
directed. The petitioner’s contention is that the petitioner had in
fact sent the statement by post, which was received by the Lok
Ayukta on 30.6.2008 and therefore to issue warrant of arrest on
the ground that the petitioner did not file the statement before
30.6.2008, is under a mistake of fact.
2. I am of opinion that the petitioner should raise this
contention before the Lok Ayukta itself. The petitioner points out
that the petitioner has already filed Ext.P5 before the Lok Ayukta
tendering unconditional apology for his conduct.
In the above circumstances, the writ petition is disposed of
with a direction to the petitioner to appear before the Lok Ayukta
on 22.8.2008, when the complaint is stated to be posted for
further proceedings on which date the Lok Ayukta shall consider
W.P.(c)No.24092/08 2
whether it is necessary to implement the warrant of arrest
against the petitioner. Till then the petitioner shall not be
arrested.
S. SIRI JAGAN, JUDGE
Acd