IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2924 of 2008(W)
1. VARGHESE.C.PHILIPKUTTY, S/O.VARGHESE,
... Petitioner
Vs
1. THIRUVALLA MUNICIPALITY, REPRESENTED
... Respondent
2. SHAHABANATH, W/O.ABDUL HAMEED,
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :31/01/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
W.P.(C) NO. 2924 of 2008
----------------------------------
Dated this the 31st day of January , 2008
JUDGMENT
Under challenge in this writ petition is Ext.P10 order of the
Tribunal for Local Self Government Institutions, under which the
Tribunal has rejected an appeal preferred by the petitioner on the
ground of limitation. The statutory provisions will show that the
Tribunal for Local Self Government Institutions has no power to
condone the delay caused in the matter of filing the petition or appeal
beyond the period of 30 + 30 days. Issue is covered against the
petitioner by the judgment of this court in Samrat Exports &
Importers v. Commr. Of Customs & Central Excise (Appeals)
( 2005 (4) KLT 828). Since the power to condone the delay is not
statutorily conferred, the Tribunal cannot be faulted for having refused
to entertain the appeal.
I do not find any infirmity about Ext.P10 warranting correction by
this court under Article 226 of the Constitution of India. Challenge
against Ext.P10 fails and the Writ Petition will stand dismissed.
PIUS C. KURIAKOSE,
JUDGE.
dpk