High Court Kerala High Court

John Thomas vs The Secretary on 7 January, 2010

Kerala High Court
John Thomas vs The Secretary on 7 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35307 of 2009(G)


1. JOHN THOMAS, S/O. K.R.THOMAS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. STANDING COMMITTEE FOR FINANCE & TAX,

3. THE TRIBUNAL FOR LOCAL SELF GOVERNMENT

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/01/2010

 O R D E R
                       ANTONY DOMINIC, J.
                      ================
                W.P.(C) NO. 35307 OF 2009 (G)
                =====================

           Dated this the 7th day of January, 2010

                           J U D G M E N T

The challenge in this writ petition is against Ext.P4 by which

the Tribunal has dismissed an application for condonation of delay

of 57 days. In the judgment in Thomas Thomas v. Kottayam

Municipality (2008(3) KLT 964), this Court has held that the

Tribunal has no power to condone the delay beyond 30 days. In

view of the aforesaid judgment, Ext.P4 deserves to be upheld and

the writ petition is therefore dismissed.

ANTONY DOMINIC, JUDGE
Rp