IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19987 of 2009(P)
1. P.DOLFUS(RETD.SUB ENGINEER),
... Petitioner
Vs
1. DEPUTY CHIEF ENGINEER,
... Respondent
2. CHIEF ENGINEER,
3. KERALA STATE ELECTRICITY BOARD,
4. STATE OF KERALA,
For Petitioner :SRI.VIJU THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :16/07/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 19987 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 16th day of July, 2009
JUDGMENT
The petitioner who retired from service as Sub Engineer in the
Kerala State Electricity Board sometime during 2007 has filed this writ
petition challenging Ext.P8 order dated 01.08.2005 passed by the
Chairman of the Kerala Electricity Board upholding the orders passed by
the disciplinary authority and the appellate authority directing recovery of
1/5th of the sum of Rs.74,000/- being the loss sustained by the Board,
besides imposing on him the punishment of barring one increment
without cumulative effect for a period of six months. The order imposing
punishment was passed by the disciplinary authority on 21-2-2004. The
appeal filed before the Chief Engineer was partly allowed by order dated
24-1-2005. The review petition filed before the Board was rejected by
the order impugned in this writ petition on 1-8-2005. This writ petition
is filed on 6-7-2009. Four years have passed after the last of the
impugned orders was passed. The petitioner has not however chosen to
explain the long delay in challenging Ext.P8. I am therefore of the
W.P.(C) No. 19987/09 2
considered opinion that this writ petition is liable to be dismissed on that
short ground.
The writ petition fails and is accordingly dismissed.
P.N.RAVINDRAN,
JUDGE.
mn.