IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8460 of 2006(F)
1. SHAJI ELIAS, CONTRACTOR,
... Petitioner
Vs
1. THE SECRETARY, KERALA STATE WATER
... Respondent
2. SECRETARY, PUBLIC WORKS DEPARTMENT
3. CHIEF ENGINEER, KERALA WATER
4. THE EXECUTIVE ENGINEER, KERALA
5. THE ASSISTANT EXECUTIVE ENGINEER,
6. THE ASSISTANT EXECUTIVE ENGINEER,
7. THE ASSISTNT ENGINEER, PH SECTION,
8. THE ASSITANT ENGINEER, HW ALUVA.
For Petitioner :SRI.A.X.VARGHESE
For Respondent :SRI.BABU VARGHESE, SC, KWA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.8460 OF 2006
---------------------------------------
Dated this the 29th day of September, 2008.
J U D G M E N T
This writ petition is filed with the following prayer:
i) Issue a Writ of Mandamus or writ, order or direction
directing the Respondents to release the pending
payments for the work executed as per Exhibits P1, P2
and P3 with immediate effect to the petitioner.
In case the amounts due to the petitioner in respect of the
work executed by him have not been paid, such amounts shall be
paid within a period of one month from the date of production of
a copy of this judgment. In case the petitioner has any dispute
with regard to the amount or interest etc., it will be open to him
either to approach the first respondent or workout the same
before the Civil Court. In the event the petitioner approaching
the Civil Court, the time taken for prosecuting this writ petition
shall stand excluded while computing the period of limitation.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 8460 OF 2006
J U D G M E N T
29.09.2008