IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33121 of 2008(R)
1. M.T.ABDUL NAZAE, PWD CONTRACTOR,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. DEPUTY CHIEF ENGINEER
3. CHIEF ENGINEER, TRANSMISSION NORTH,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :11/11/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.33121 of 2008
-------------------------
Dated this the 11th day of November, 2008.
JUDGMENT
The issue raised in this writ petition was
dealt with by me in Ext.P3 judgment, in which it was
mentioned that it is open to the petitioner to
approach the Board with a representation/appeal
challenging the order passed by the Deputy Chief
Engineer cancelling his contract.
2. It seems to be fairly clear that though the
petitioner had approached the Board vide Ext.P4, it
was turned down. In such circumstances, I cannot find
fault in proceeding to further calling for tenders, as
evidenced by Ext.P5.
3. Nevertheless, taking note of the directions
already issued in Ext.P3, the Board shall pass orders
on Ext.P4 within a period of three weeks from the date
of receipt of a copy of this judgment. It is open to
the Board to process the tenders received, but final
award of the tender shall be made only after orders
are passed on Ext.P4.
Writ petition is disposed of above.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge