High Court Kerala High Court

P.Aboobacker Haji vs State Of Kerala on 19 January, 2011

Kerala High Court
P.Aboobacker Haji vs State Of Kerala on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34707 of 2010(K)


1. P.ABOOBACKER HAJI, PUTHUKUDI HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF PANCHAYATH,

3. THE DEPUTY DIRECTOR OF PANCHAYATH,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/01/2011

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 34707 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
              Dated this, the 19th day of January, 2011.

                           J U D G M E N T

The petitioner retired from the Panchayat Common Service as a

Panchayat Inspector on 30.6.1991. He has filed this writ petition

complaining that while he was in service, his juniors have been

promoted and he is entitled to promotion with effect from the date

when his juniors were promoted. That could have been only with

effect from the date prior to 30.6.1991. The petitioner has filed this

writ petition on 18.11.2010, nineteen years after his retirement. He

has not offered any reasonable explanation for the long delay of 19

years in airing his grievances before the appropriate authorities,

including this Court .

In view of the long unexplained delay and laches, I am not

inclined to exercise my discretionary jurisdiction in favour of the

petitioner. Accordingly, the writ petition is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.