IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18805 of 2008(L)
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
2. THE DISTRICT COLLECTOR,
3. THE SECRETARY TO GOVERNMENT
Vs
1. C.GOPALA PILLAI, SATHI BHAVANAM,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :24/06/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 18805 of 2008
--------------------------
Dated this the 24th June, 2008
J U D G M E N T
I find that on merits the order passed by the
Honourable Lok Ayukta is in consonance with the view
taken by the Division Bench of this Court in Accountant
General Vs. Shyson George [2005 (2) KLT 137]. In
the circumstances, I do not think it is necessary to
interfere with Exhibit-P1 order as such. Since the
direction issued by the Lok Ayuta otherwise is in
consonance with the view taken by the Division Bench of
this Court, I do not propose to go into the other
contentions regarding the scope and power that could be
exercised by the Lok Ayukta in the context of the view
taken by this Court in State of Kerala Vs. Bernard [2003
(2) KLT 254] and George A.T and Others Vs.
Saralakumari P. and Another [2007 (4) ILR (Ker) 442].
W.P ( C) No. 18805 of 2008
2
Learned Government Pleader submits that since the
time granted by the Lok Ayukta has expired, some more
time may be granted to take steps to comply with the
directions issued by the Lok Ayukta. In the circumstances,
the time for compliance is extended by another two months
from today.
Subject to the above, the writ petition is dismissed.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 18805 of 2008
3
W.P ( C) No. 18805 of 2008
4