IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5602 of 2008(P)
1. E.K.MOHAMMED IQBAL,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
2. THE CHIEF ENGINEER (BUILDINGS AND
3. THE SUPERINTENDING ENGINEER
4. THE EXECUTIVE ENGINEER
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/03/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 5602 OF 2008 P
====================
Dated this the 18th day of March, 2008
J U D G M E N T
The petitioner, a PWD contractor, who was awarded the work of
construction of building for I.T.I. at Koyalmannam had raised certain
claims and the prayer now made is that his claims should be placed before
the Government Arbitration Committee. It is seen that his request has
found favour with respondents 2, 3 and 4, who have recommended the
same as per Exts. P9 to P12. It is stated that the question as to whether
the claim should be referred to the Government Arbitration Committee is a
matter to be decided by the 1st respondent before whom it is pending and
that a decision in this behalf is awaited.
2. Having regard to the above, I dispose of this writ petition itself
directing that if the matter is pending before the 1st respondent, the 1st
respondent shall decide as to whether the claims raised by the petitioner
are to be referred to the Government Arbitration Committee pursuant to
WPC 5602/08
:2 :
Exts. P9 to P12.
3. Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance and on receipt thereof within six weeks
thereafter, 1st respondent shall take a decision in this matter.
Writ petition is disposed of as above.
ANTONY DOMINIC,JUDGE.
Rp