IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17810 of 2003(T)
1. U.P.JACOB, UZHUNNUNKAL HOUSE,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE DEPUTY CHIEF ENGINEER,
3. THE ASST.EXECUTIVE ENGINEER,
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent :SRI.C.C.THOMAS, SC, K.S.E.B
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/02/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.17810 of 2003
-----------------------------------------
Dated this the 14th day of February, 2007
JUDGMENT
Petitioner is aggrieved since he is not paid the amounts due to
him in respect of the works referred to in Ext.P1, P2 and P3 and
executed by him. He submitted Ext.P4 before the second respondent.
There will be a direction to the second respondent to look into the
grievance of the petitioner with notice to the petitioner and take
appropriate action to see that the amounts due to the petitioner
including the EMD are disbursed to him within a period of two months
from the date of production of a copy of the judgment. He shall also be
paid interest at the rate of 8% from the date when the amounts became
due till the date of payment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
W.P(C).NO.17810/2003
JUDGMENT
14th February, 2007