IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4514 of 2010(L)
1. V.J.DHARMARAJAN, S/O.KOCHAPPU,
... Petitioner
Vs
1. CHALAKKUDY MUNICIPALITY,
... Respondent
2. THE EXECUTIVE ENGINEER,
3. STATE OF KERALA,
For Petitioner :SRI.K.C.ELDHO
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/02/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 4514 OF 2010 (L)
=====================
Dated this the 11th day of February, 2010
J U D G M E N T
Petitioner submits that he having undertaken works for the
1st respondent, he is entitled to be paid for the works he did. It is
stated that the amount has not been paid, and therefore, finally
he submitted Ext.P3 before the respondents and that even to that
representation, there is no response.
2. In view of the above, it is directed that if Ext.P3 has
been received and is pending, 1st respondent shall consider the
same and pass orders thereon. This shall be done, as
expeditiously as possible, at any rate within 4 weeks of
production of a copy of this judgment along with a copy of this
writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp