IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21684 of 2010(I)
1. THE STATE OF KERALA, REPRESENTED BY
... Petitioner
2. THE DISTRICT REGISTRAR (GENERAL),
3. THE SUB REGISTRAR,
Vs
1. P.D.THOMAS,
... Respondent
2. LOK AYUKTHA, THIRUVANANTHAPURAM.
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/07/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.21684 OF 2010
-------------------------------
Dated this the 13th day of July, 2010
J U D G M E N T
In this writ petition, the State is challenging Ext.P2 order of
the Kerala Lok Ayukta on the ground that the Lok Ayukta does
not have jurisdiction to decide the issue raised in the complaints
before it, which have been disposed of by Ext.P2.
I am not inclined to entertain this writ petition, in view of
the fact that Ext.P2 order is dated 5.7.2007, the State has not
been able to give any sufficient explanation for the long delay of
three years in approaching this Court challenging Ext.P2 order.
Therefore, the writ petition is dismissed on account of
unexplained delay and laches.
S. SIRI JAGAN, JUDGE
acd