High Court Kerala High Court

V.Chekkini vs Industrial Tribunal on 13 August, 2008

Kerala High Court
V.Chekkini vs Industrial Tribunal on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24519 of 2008(R)


1. V.CHEKKINI, S/O.VELAYUDHAN
                      ...  Petitioner

                        Vs



1. INDUSTRIAL TRIBUNAL, KOZHIKODE
                       ...       Respondent

2. PROJECT OFFICER, DISTRICT KHADI AND

3. THE OFFICER, KHADI AND VILLAGE

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/08/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                   W.P.(C)No.24519 OF 2008
               ----------------------------------------
                Dated this the 13th day of August, 2008

                            JUDGMENT

The petitioner challenges Ext.P1 award of the Industrial

Tribunal, Kozhikode in I.D.No.7 of 1999. I am not inclined to

entertain this challenge for the sole reason of unexplained delay

and laches. Ext.P1 award is dated 5.10.2000. The petitioner is

challenging the same on 12.8.2008. The petitioner has not been

able to satisfactorily explained the long delay. Therefore, this

writ petition is dismissed on the ground of unexplained delay and

laches.

S. SIRI JAGAN, JUDGE

Acd