IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5834 of 2005(T)
1. K.P.KURIAKOSE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE SUPERINTENDING ENGINEER,
3. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/02/2007
O R D E R
KURIAN JOSEPH J.
-----------------------------------------
W.P(C)No.5834 of 2005
-----------------------------------------
Dated this the 14th day of February, 2007
JUDGMENT
The writ petition is filed with the following prayer:-
i) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the
respondents to disburse the balance amount of
R.9,23,000/- due to the petitioner forthwith, with
interest at the rate of 10% per annum with effect
from 10-12-2002.
It is the contention of the petitioner that the omission was only due to a
mistake and he had pointed out the same by way of Ext.P2. In case no
action has been taken on Ext.P2 the petitioner will produce a copy of
this judgment before the second respondent in which case appropriate
action will be taken by the second respondent within a period of six
weeks from the date of production of a copy of this judgment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.