High Court Kerala High Court

C.Chandran vs The Chief General Manager on 21 August, 2009

Kerala High Court
C.Chandran vs The Chief General Manager on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17851 of 2009(B)


1. C.CHANDRAN, S/O.CHELLAPPAN,
                      ...  Petitioner

                        Vs



1. THE CHIEF GENERAL MANAGER,
                       ...       Respondent

2. THE PRINCIPLE GENERAL MANAGER,

3. THE ASST. GENERAL MANAGER,

4. THE SUB DIVISIONAL ENGINEER (PHONES),

                For Petitioner  :SRI.ALEXANDER JOSEPH

                For Respondent  :SRI.C.M.SURESH BABU,SC,B.S.N.LTD.

The Hon'ble MR. Justice V.GIRI

 Dated :21/08/2009

 O R D E R
                              V.GIRI,J.
                        -------------------------
                   W.P ( C) No.17851 of 2009
                       --------------------------
                Dated this the 21st August,2009

                         J U D G M E N T

Petitioner undertook the work of digging

trenches,laying cables and other connected works as

evidenced by Ext.P1. He made a security deposit of

Rs.1,50,000/- at the time of executing Ext.P1 agreement.

According to him, he commenced the work on 14.3.2003

and completed the work on 12.5.2003. The officers in the

department took measurements belatedly and there was

delay in submitting the bill. Bill was processed. It seems

that the bill was returned and there was a direction by the

Sub Divisional Engineer as per Ext.P5 to resubmit the bill.

Ext.P5 reads as follows:

“With reference to the letter cited above,
the bill is returned to you for furnishing the
following items/information. Kindly resubmit the
bill early.

1. No stamped receipt in the bill

2. Condon of the delay in submission of
the bill by the Area Manager.

3. Difference in 5 pair cable account
between M Book and work order.

            4.    Original   of    the    work    order is
      requested.

5. The allocation of the bill is in a non-

W.P ( C) No.17851 of 2009
2

operative estimate. The bill should be included in
an operative/revised estimate for processing.”

2. It is the petitioner’s case that except the stamp

receipt no other condition can be satisfied. Hence the

writ petition praying for the following reliefs.

a) Issue a writ of Mandamus or other
appropriate writ, order or direction directing the
respondents to pay the bill amount and security
deposit due to the petitioner as per Ext.P1 and
P3 with interest @ 12% from 1.1.2004 till
payment.

b) Issue a writ of Mandamus or other
appropriate writ, order or direction directing
the 2nd respondent to consider and dispose of
Ext.P6″

3. A statement has been filed by the respondents.

Counsel for the respondents submits that petitioner has to

give an explanation, for the delay in the submission of the

bill. Petitioner is willing to do the same. It is further

submitted that the details of difference in 5 pair cable

account between M Book and work order should also be

explained by the petitioner. This also the petitioner is

willing to do. In so far as the original of the work order is

concerned, it seems that the petitioner is not in possession

of the same. Petitioner shall give explanation as to why he

W.P ( C) No.17851 of 2009
3

is not in possession of the original work order. The

operative/revised estimate as regards the bill as

contemplated by para 5 in Ext.P5 shall also be submitted

by the petitioner. This shall be done within one month from

the date of receipt of a copy of this judgment. Thereupon,

the petitioner’s bill shall be processed and amount due to

him shall be disbursed within one month thereafter.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No.17851 of 2009
4

W.P ( C) No.17851 of 2009
5