IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31008 of 2009(U)
1. H.SASIKUMAR, AGED 40,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE COMMISSIONER OF POLICE,
3. THE DEPUTY COMMANDANT,
For Petitioner :SRI.VINOD J.DEV
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/11/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.31008 of 2009
---------------------------------
Dated, this the 2nd day of November, 2009
J U D G M E N T
The petitioner submits that he was working as a Cook in the
A.R. camp on daily wages since 21/12/1986. His services were
terminated by Ext.P5 order dated 29/02/2008, and he had filed
Ext.P6 representation requesting for appointment against any of the
vacancies, and that was also rejected by Ext.P7 order dated
22/03/2008. It is challenging Exts.P5 & P7, this writ petition is
filed.
2. From the dates of these orders, it can be seen that these
orders were issued almost more than 1 = years ago.
Therefore, in my view, the writ petitioner is guilty of delay and
latches, and that for that reason, I am not inclined to entertain the
writ petition.
This writ petition is accordingly dismissed.
(ANTONY DOMINIC, JUDGE)
jg