Kerala High Court
V.A.Augustine vs The District Executive Officer on 7 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 661 of 2008(D)
1. V.A.AUGUSTINE,
... Petitioner
Vs
1. THE DISTRICT EXECUTIVE OFFICER,
... Respondent
2. ADDITIONAL SECRETARY TO GOVERNMENT
3. STATE OF KERALA, REPRESENTED BY
4. THE DEPUTY TAHSILDAR (R.R.),
For Petitioner :SRI.JOSE ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/01/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 661 of 2008
-------------------------------------
Dated: January 7, 2008
JUDGMENT
What is now under challenge is Ext.P3 appellate order issued
by the 2nd respondent. Ext.P3 order is dated 25.1.2005. Now that
revenue recovery proceedings have been initiated in December
2007, this writ petition has been filed on 4.1.2008 challenging
Ext.P3.
2. There is absolutely no explanation for the delay involved in
filing the writ petition. In my view, this writ petition is highly
belated and in the absence of any explanation, this writ petition is
dismissed.
ANTONY DOMINIC, JUDGE
mt/-