IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12329 of 2007(P)
1. SHAJI K.JACOB, VIZHALIL,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. MR.PRABHULLA CHANDRAN,
3. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.V.V.NANDAGOPAL NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/04/2007
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C)NO.12329 OF 2007
------------------------------------
DATED THIS THE 10th DAY OF APRIL, 2007
JUDGMENT
The petitioner has approached this Court with this writ petition seeking
a direction to the 1st respondent to issue a receipt for payment of
money and list of articles bid by the petitioner in auction on 21.4.2003.
Admittedly, the receipt and list of articles pertains to a transaction
which happened in 21.4.03. The petitioner is approaching this court for
this relief after almost four years thereafter. I am not inclined to
entertain this writ petition at this distance of time especially since the
petitioner has not even attempted to explain the long delay in
approaching this Court. From the documents produced by the
petitioner himself, he had chosen to file a petition against police
harassment before this Court, which was disposed of by Ext.P3
judgment in which also, apparently, he had not raised such a claim. In
the above circumstances, I am not inclined to exercise my
discretionary jurisdiction in favour of the petitioner, who is guilty of
unexplained delay and laches.
Accordingly, the writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd
S. SIRI JAGAN, JUDGE
Acd