High Court Kerala High Court

K.B.Gopinathan Nair vs The Kochi Devaswam Board on 22 September, 2010

Kerala High Court
K.B.Gopinathan Nair vs The Kochi Devaswam Board on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28967 of 2010(U)


1. K.B.GOPINATHAN NAIR, S/O.RAMAN NAIR,
                      ...  Petitioner

                        Vs



1. THE KOCHI DEVASWAM BOARD,
                       ...       Respondent

2. THE EXECUTIVE OFFICER,

                For Petitioner  :SRI.P.K.BALAKRISHNAN NAIR

                For Respondent  :SRI.N.RAGHURAJ,SC,COCHIN DEVASWOM BOARD

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/09/2010

 O R D E R
                        S. SIRI JAGAN, J.
                - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C)No.28967 of 2010
                - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 22nd day of September, 2010

                          J U D G M E N T

The petitioner joined as an employee of Cochin

Devaswam Board with effect from 01.09.1985. According to

the petitioner, the petitioner took leave on medical grounds

and when he wanted to rejoin duty on 01.09.1995 he was

not allowed to rejoin duty. Petitioner claims to have filed

representations and even approached the Adalath which by

Ext.P10 informed the petitioner that in respect of the

subject matter they cannot take a decision and therefore

the files have been retransmitted to the 1st respondent who

would take a decision within 10 days. Petitioner submits

that, despite the same, no decision is taken. The petitioner,

therefore seeks the following reliefs:

“(i) Issue a Writ of Mandamus or other appropriate writ,
order or direction, directing the 1st respondent to
reinstate the petitioner on his employment with effect
from 01-09-1995 with all service benefits;

(ii) Direct the 1st respondent to pay the salary arrears to the
petitioner.”

W.P.(C)No.28967 of 2010
-2-

Admittedly the petitioner lost his job as early as on

01.09.1995. Whether the action of the respondents is

justifiable or not, petitioner did not take any positive steps

to challenge the same appropriately. Petitioner claims to

have filed representations. It is settled law that filing of

repeated representations cannot explain delay and laches.

In this case, the delay and laches is of 15 years. I do not

think that, I can at this distance of time consider the validity

of the action of the respondents in allegedly denying

employment to the petitioner. In the above circumstances,

this writ petition is dismissed on the ground of delay and

laches.

S. SIRI JAGAN
JUDGE

shg/