High Court Kerala High Court

The Larsen & Toubro Officers & vs State Of Kerala on 13 March, 2009

Kerala High Court
The Larsen & Toubro Officers & vs State Of Kerala on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29536 of 2008(N)


1. THE LARSEN & TOUBRO OFFICERS &
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE CHIEF
                       ...       Respondent

2. THE FUND MANAGER,

                For Petitioner  :SRI.PAUL MATHEW (PERUMPILLIL)

                For Respondent  :SRI.E.K.NANDAKUMAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/03/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 29536 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 13th March, 2009.

                           J U D G M E N T

The petitioner has taken bonds issued by the 1st respondent-

Government of Kerala through Kerala Industrial Revitalisation Board

for restructuring of public sector in January, 2000. The bonds have

already matured. The petitioner’s grievance now is that despite the

maturity of the bonds, the amounts due under the bonds are not paid

to the petitioner.

2. The learned Government Pleader today submits that the

amounts due to the petitioner as per the bonds would be disbursed to

the petitioner by the end of May, 2009.

Accordingly, the writ petition is disposed of with a direction to

the respondents to see that the amounts due to the petitioner in

respect of the bonds taken by them are disbursed to the petitioner

before 31-5-2009.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.