High Court Kerala High Court

Musthafa vs State Of Kerala Represented By The on 24 February, 2009

Kerala High Court
Musthafa vs State Of Kerala Represented By The on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 300 of 2009(I)


1. MUSTHAFA, AGED 27, S/O.ABDURAHMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT COLLECTOR, MALAPPURAM

3. MAMPAD GRAMA PANCHAYATH,

4. THE SECRETARY, MAMPAD GRAMA PANCHAYATH,

5. THE COMMITTEE, REPRESENTED BY ITS

                For Petitioner  :SRI.R.SUDHEESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/02/2009

 O R D E R
                     ANTONY DOMINIC,J.
                -----------------------
                  W.P.(C).No.300 OF 2009
                ------------------------
          Dated this the 24th day of February, 2009.

                          JUDGMENT

Ext.P7 order is under challenge. This is an order passed

pursuant to Ext.P6 judgment of this court. Admittedly Ext.P7

was issued as early as on 10.3.2008 and it is now informed

that on the basis of Ext.P7 the contractor has already resumed

the work. I do not therefore think that, at this distance of

time, the petitioner should be permitted to challenge Ext.P7.

For reasons of delay and laches, the challenge against

Ext.P7 is rejected, I decline the jurisdiction. Writ Petition is

dismissed.

(ANTONY DOMINIC)
JUDGE
vi/