High Court Kerala High Court

K.V.Sivanandan vs Kerala Agricultural University on 13 April, 2007

Kerala High Court
K.V.Sivanandan vs Kerala Agricultural University on 13 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13253 of 2007(C)


1. K.V.SIVANANDAN, GOVT.CONTRACTOR,
                      ...  Petitioner
2. T.A.HAMZA, GOVT.CONTRACTOR,

                        Vs



1. KERALA AGRICULTURAL UNIVERSITY,
                       ...       Respondent

2. THE REGISTRAR,

3. THE VICE CHANCELLOR,

4. THE DIRECTOR OF PHYSICAL PLANT,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/04/2007

 O R D E R
                                   S. SIRI JAGAN, J.

                          ------------------------------------

                            W.P.(C)NO.13253 OF 2007

                         --------------------------------------

               DATED THIS THE 13th DAY OF APRIL, 2007


                                        JUDGMENT

The petitioners seek the following reliefs in this writ petition.

“i) issue a writ of mandamus or any other

appropriate writ, order of direction commanding the

respondents not to allot any work to any contractor, in

violation of the provisions of Kerala Public Works

Department Manual, without inviting tenders;

ii) issue a writ of prohibition or any other

appropriate writ, order or direction, restraining the

University from distribution of its largesse, without

inviting tenders and picking and choosing the contractors,

in violation of Article 14 of the Constitution of India;

(iii) issue a writ of mandamus or any other

appropriate writ, order or direction commanding the

respondents 2 to 4 to consider and dispose of Ext.P4

representation.

(iv) issue any such other writ, order or direction

which may deem fit in the facts and circumstances of the

case.”

2. However, the petitioners do not say anywhere in the writ

petition as to which work to be awarded by the respondents is the subject

matter of this writ petition. In the above circumstances, I am not

inclined to pass such general orders as prayed for by the petitioners.

Accordingly, the writ petition is dismissed. Of course, it would be

open to the petitioners, if law permits, to challenge the action of the

respondents in respect of individual works.

S. SIRI JAGAN, JUDGE

Acd