IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5734 of 2005(G)
1. P.M.YELDHOSE,PUTHUSSERIYIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE WILD LIFE WARDEN,
3. THE ASST. WILD LIFE WARDEN,
For Petitioner :SRI.V.K.SUNIL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.5734 of 2005
----------------------------------------------
Dated 24th September, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
” Issue a writ of mandamus or any other
appropriate writ, direction or order of this Honourable Court
directing the respondents to make payment with interest to the
petitioner for the work he had undertaken and completed as per
Ext.P1 estimate and consequent agreements within a time limit
that may be fixed by this Honourable Court.”
Since the petitioner has sought for a writ of mandamus, it is for
him to approach the second respondent. In the event of the
petitioner approaching the second respondent within two months
from today, the matter will be duly considered by the said
authority with notice to the petitioner and appropriate orders in
accordance with law will be passed within another four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.5734 of 2005
———————————————-
J U D G M E N T
Dated 24th September, 2008.