High Court Kerala High Court

Alexander vs State Of Kerala on 3 September, 2010

Kerala High Court
Alexander vs State Of Kerala on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20357 of 2010(T)


1. ALEXANDER, S/O.SAMUEL, KOLATTU HOSUE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUPERINTENDING ENGINEER,

3. EXECUTIVE ENGINEER,

4. DISTRICT COLLECTOR, KOLLAM.

                For Petitioner  :SRI.K.HARILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/09/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                 W.P.(C) NO.20357 OF 2010(T)
             --------------------------------------------------
         Dated this the 3rd day of September, 2010

                          J U D G M E N T

Petitioner submits that he is a PWD Contractor, who had

undertaken the construction of Public Health Centre and Old Age

Home in Alapatt Grama Panchayat in Kollam district under MP fund

provided for Tsunami Relief Scheme supervised by the 2nd

respondent. It is stated that although he commenced the work, for

reasons which are not attributable to him, the work was terminated

at a subsequent stage. Later the 3rd respondent issued Exts.P3,P4

and P8 to P9 to the 4th respondent requesting the 4th respondent to

disburse the amount recommended therein to the petitioner. The 4th

respondent has not taken any further action based on the

aforesaid communication. In the meanwhile, the State Bank of

Travancore from where the petitioner had availed of loan to execute

the work commenced recovery proceedings before the Debt

Recovery Tribunal. It is in these circumstances the writ petition has

been filed, praying for a direction to the 4th respondent to disburse

the amount as recommended in Exts.P3,P4, P8 and P9 issued by the

WPC.No.20357 /2010
:2 :

3rd respondent.

2. If as stated by the petitioner, the 3rd respondent has

recommended to the 4th respondent to disburse the amount

mentioned in Exts.P3,P4,P8 and P9, it is necessary that the 4th

respondent should take appropriate consequential action based on

the recommendation of the 3rd respondent.

3. Since the complaint of the petitioner is regarding the

inaction on the part of the 4th respondent, I direct the 4th respondent

to take appropriate action based on Exts.P3,P4,P8 and P9. This the

4th respondent shall do as expeditiously as possible and at any rate

within 4 weeks from the date of production of a copy of the

judgment along with a copy of the writ petition.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No.20357 /2010
:3 :