Kerala High Court
Renjith vs The Ombudsman For The Local Self on 27 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19415 of 2008(J)
1. RENJITH, S/O VEROOR THATTARAPURACKAL
... Petitioner
Vs
1. THE OMBUDSMAN FOR THE LOCAL SELF
... Respondent
2. THE SECRETARY, EDAPAL GRAMA PANCHAYATH,
3. DR. PUSHPAKARAN, "SWATHY" POST EDAPAL,
For Petitioner :SRIC.M.MOHAMMED IQUABAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/06/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------------
W.P.(C).NO.19415/2008
-----------------------------------------------------------------
Dated this the 27th day of June, 2008
JUDGMENT
The petitioner complains that there is delay in
considering Ext.P8. Ext.P8 is a complaint made by the
petitioner before the Ist respondent and is dated only
22.5.2008. As at present, I am not inclined to think that,
any inordinate delay has been caused at the hands of the
first respondent, warranting a direction from this court.
Writ Petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
vi.
2