High Court Kerala High Court

Baby Cherian vs Kerala Police Housing And … on 28 July, 2010

Kerala High Court
Baby Cherian vs Kerala Police Housing And … on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23442 of 2010(E)


1. BABY CHERIAN, PWD CONTRACTOR,
                      ...  Petitioner

                        Vs



1. KERALA POLICE HOUSING AND CONSTRUCTION
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/07/2010

 O R D E R
                          S. SIRI JAGAN, J.
                     ------------------------------
                    W.P.(C) No.23442 OF 2010
                    -------------------------------
              Dated this the 28th day of July, 2010

                          J U D G M E N T

The petitioner was awarded a contract by the respondents.

Alleging breach of contract, Ext.P11 order has been passed

terminating the agreement at the risk and cost of the petitioner.

The petitioner is challenging the same.

I am not inclined to entertain the challenge against Ext.P11

oder, since the petitioner’s remedy lies in filing a suit, in so far as

the issue involves ascertainment of question of facts on evidence.

Therefore, without prejudice to the right of the petitioner to file a

suit, this writ petition is dismissed.

S. SIRI JAGAN, JUDGE

acd