IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36388 of 2009(P)
1. P.B.BABU, S/O.BALAN, AGED 43 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REP.BY
... Respondent
2. SECRETARY,
3. PRINCIPAL CHIEF CONSERVATOR OF FOREST,
4. DIVISIONAL FOREST OFFICER,
For Petitioner :SRI.A.S.RAJENDRAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.36388/2009-P
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 4th day of January, 2010
J U D G M E N T
The petitioner was awarded the contract to collect and
remove silt/sand from the check dam, namely, Pandarathu
Mines at Walayar. It is averred in the writ petition that
the petitioner’s bid was accepted and accordingly, Ext.P3
agreement was executed. Because of certain subsequent
developments, he could not complete the work on time. He
filed Ext.P6 representation before the fourth respondent
seeking renewal of the agreement. He has now moved the
Government by Ext.P7 representation requesting to
renew/extend the period provided in Ext.P3 agreement.
2. The learned counsel for the petitioner submitted
that the limited prayer of the petitioner is for a
direction to the first respondent to take a decision on
Ext.P7 within a time frame.
3. Heard the learned Government Pleader for the
respondents also.
4. There will be a direction to the Government to
take a decision on Ext.P7 in accordance with law within a
W.P.(C). No.36388/2009
-:2:-
period of three months from the date of receipt of a copy
of this Judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms