High Court Kerala High Court

C.P.Babu vs State Of Kerala on 8 July, 2008

Kerala High Court
C.P.Babu vs State Of Kerala on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12241 of 2008(S)


1. C.P.BABU, SECRETARY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.S.UNNIKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :08/07/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
                      -------------------------------------------
                         W.P.(C) No.12241 of 2008
                       ------------------------------------------
                     Dated this the 8th day of July, 2008

                                JUDGMENT

H.L.Dattu, C.J.

Petitioner calls himself a public spirited citizen. He also

claims that he is the Secretary of the Kerala State Warehousing

Corporation Workers Samithi.

2. In the writ petition filed, the petitioner seeks for a

direction to the respondent, namely the State of Kerala, to take action on

Ext.P2 (vigilance enquiry report) within a reasonable time.

3. Ext.P2 is dated 28.10.1999. In the said report, there are

some adverse findings against one of the Managing Directors of the

Kerala State Warehousing Corporation for the period from 1996 to 2001.

4. Admittedly, the petitioner was elected as the Secretary of

the Kerala State Warehousing Corporation Workers Samithi some time in

2002. The said Samithi was got registered under the provisions of the

Kerala Literary, Scientific and Charitable Societies Registration Act in the

year 2004. According to the petitioner, he was trying to unearth the

vigilance enquiry report said to have been made against the Managing

Director of the Warehousing Corporation who was holding the office

during the period from 1996 to 2001.

W.P. (C)No.12241 of 2008
2

5. In our opinion, by filing this writ petition, the petitioner

intends to agitate a stale claim that cannot be permitted, unless the

petitioner has explained satisfactorily the delay in approaching this Court.

There is no explanation much less proper explanation in filing the Writ

Petition belatedly. Secondly, the averments made in the writ petition

would clearly demonstrate that the petitioner is trying to do witch hunting

of a person who was the Managing Director of the Warehousing

Corporation during the period from 1996 to 2001. Even this also cannot

be permitted in a Public Interest Litigation.

6. For these two reasons, we do not intend to entertain this

public interest litigation. Accordingly, the writ petition requires to be

rejected and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns/dk.