High Court Kerala High Court

The District Registrar vs Robert on 10 June, 2010

Kerala High Court
The District Registrar vs Robert on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17930 of 2010(M)


1. THE DISTRICT REGISTRAR,
                      ...  Petitioner
2. THE SUB REGISTRAR, THIRUVANATNAPURAM.
3. THE DEPUTY TAHSILDAR (RR)
4. THE VILLAGE OFFICER,  VANCHIYOOR.

                        Vs



1. ROBERT,S/O.SATHYANESAN,
                       ...       Respondent

2. THE LOK AYUKTHA, THIRUVANATNAHPURAM.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/06/2010

 O R D E R
                            S.SIRI JAGAN, J.

                      ==================

                      W.P.(C).No. 17930 of 2010

                      ==================

                 Dated this the 10th day of June, 2010

                            J U D G M E N T

The petitioners challenge Ext.P2 order of the Kerala Lok Ayukta

in this writ petition on the ground that the Lok Ayukta did not have

jurisdiction to decide the issue involved in that case. From Ext.P2, I

find that the same was passed as early as on 3.12.2003, almost seven

years ago. The petitioners have not been able to satisfactorily explain

the long delay of six-and-a-half years. Therefore, this writ petition

suffers from the vice of unexplained delay and laches. The writ petition

is dismissed on that ground.

Sd/-

sdk+                                            S.SIRI JAGAN, JUDGE

          ///True copy///




                             P.A. to Judge