High Court Kerala High Court

M/S. Hi Tech Contruction Company vs State Of Kerala on 8 January, 2008

Kerala High Court
M/S. Hi Tech Contruction Company vs State Of Kerala on 8 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32751 of 2006(Y)


1. M/S. HI TECH CONTRUCTION COMPANY, A FIRM
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CALICUT DEVELOPMENT AUTHORITY,

3. THE CORPORATION OF CALICUT,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.P.V.KUNHIKRISHNAN,SC,KOZHIKODE CORP

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :08/01/2008

 O R D E R
                         PIUS C. KURIAKOSE, J.
                          -------------------------------
                       W.P.(C) No. 32751 OF 2006
                        -----------------------------------
                  Dated this the 8th day of January, 2008

                                 JUDGMENT

Heard Sri.Mohammed Nias, counsel for the petitioner,

Sri.P.V.Kunhikrishnan, Standing Counsel for the Corporation,

Sri.M.K.Aboobacker, Standing Counsel for the Calicut Development

Authority and also Sri.K.J.Mohammed Anzar, learned Government

Pleader.

2. My attention was drawn by Sri.Nias to paragraph 9 of the

counter affidavit which is extracted hereunder:

“9. Similarly, para 8 of the writ petition is also relating to Ext.P13

order of the Government. Following the Govt. direction, a meeting

of the representatives of 2nd and 3rd respondent was convened

and in the meeting it was resolved to assign the work to the

petitioner themselves after directing them to recast the estimate,

taking into consideration of the fact that no revision had been

made to the schedule of rate published by the PWD. While action

was being taken to place this proposal before the Council of the

Corporation, the petitioner filed this case and so the matter could

not be submitted to the Council.”

3. Nobody has objection in the Government being directed to take

fresh decision in the light of the resolution referred to in para 9 of the

counter affidavit extracted above.

Under these circumstances, I quash Exts.P12 and P13 and direct

WPC No. 32751 of 2006
2

the Corporation Secretary to place the decision taken in the meeting

referred to in para 9 of the counter affidavit before the Council and once

the Council approves that decision, the same will be forwarded to the

Government for approval. The Government will take fresh decision on

the issue in the light of the recommendations of the Corporation.

Needful will be done by the concerned respondent, at their earliest and

at any rate, within one month of receiving coy of this judgment. Before

taking a decision, the Government will hear the petitioner as well as the

Corporation.

PIUS C. KURIAKOSE, JUDGE
btt

WPC No. 32751 of 2006
3