IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5095 of 2010(J)
1. MARANCHERRY GRAMA PANCHAYATH
... Petitioner
Vs
1. K.M.SUBHASH
... Respondent
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/02/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.5095 OF 2010-J
--------------------------------------------------
Dated this the 17th day of February, 2010
J U D G M E N T
Petitioner challenged the order dated 29th August, 2008
passed by the Tribunal for Local Self Government Institutions in
Appeal No.244/2008. No justifiable reason explaining the
inordinate delay in filing the writ petition is forthcoming. The fact
that the first respondent has filed a writ petition challenging
Ext.P4 and that writ petition is pending is no reason to condone
the inordinate delay, that the petitioner has caused in challenging
Ext.P4.
Therefore on the ground of delay and laches this writ
petition is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :