IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32435 of 2008(J)
1. K.KURIAKOSE, 71 YEARS,
... Petitioner
2. REJI C.KURIAKOSE, S/O.KURIAKOSE
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. SUPERINTENDING ENGINEER
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :04/11/2008
O R D E R
V. GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 32435 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of November, 2008
JUDGMENT
Petitioners, who are ‘A’ Class registered contractors, were
awarded the work ‘NABARD – Tourism Road Project – Development
of road between Chalakudy and Vazhachal in Thrissur District, as per
Ext.P2 agreement and the work was completed. Petitioners submit
that further claims arouse in the course of execution of the same and
they have raised it, but the same have not been considered.
Reference is made to Exts.P4 to P10 letters and reminders sent by
the petitioners in this regard. The last among the representations is
Ext.P15. This is a comprehensive one and the same is pending
before the Government.
2. I heard the learned counsel for the petitioner and the
learned Government Pleader also.
3. Having gone through Ext.P15, I am of the view that it merits
consideration by the 1st respondent. In the result, the Writ Petition is
disposed of directing the 1st respondent to consider Ext.P15, take
appropriate action thereon without further delay, at any rate within
three months from the date of receipt of a copy of this judgment. It is
W.P.C.No. 32435 OF 2008
-:2:-
made clear that the action on Ext.P15 may be taken either by the 1st
respondent or by any person authorised by him or by a high power
committee which may be constituted by the Government to look into
the request made by the petitioner in Ext.P15. I make it clear that I
have not expressed anything on the merits of the contentions of the
petitioner.
(V. GIRI, JUDGE)
ttb
W.P.C.No. 32435 OF 2008
-:3:-