High Court Kerala High Court

K.K.Sivan vs State Of Kerala on 4 November, 2008

Kerala High Court
K.K.Sivan vs State Of Kerala on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23168 of 2008(G)


1. K.K.SIVAN, SARANYA NIVAS,VADACKAL PO.,
                      ...  Petitioner

                        Vs



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

2. SECRETARY TO GOVERNMENT, WATER RESOURCES

3. CHIEF ENGINEER, MECHANICAL WING

4. EXECUTIVE ENGINEER, MECHANICAL DIVISION

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :04/11/2008

 O R D E R
                                    V. GIRI, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 23168 OF 2008
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 4th day of November, 2008

                                   JUDGMENT

Petitioner is aggrieved by delay in effecting payment for the

repair work done by the petitioner in the Thottappally Spillway. In the

counter affidavit filed respondents 2,3 and 4, it is alleged as follows:

“5. The Water Resources Department on receipt of

Ext.P11 and considering the view of the Finance

Department has now decided to accept the

recommendation of the Vigilance Department and to

obtain a reassessed estimate.

6. The Water Resources Department has taken

action pursuant to Ext.P11 and now issued GO(Rt)

No.1079/08/WRD dated 28.10.08 in compliance with

Ext.P10 judgment. It is humbly submitted that there was

no willful laches on the part of the 2nd respondent in taking

a decision as directed in the judgment. The above delay

was caused only due to the administrative reasons such

as obtaining the remarks from the Finance Department.

Government is taking immediate action to obtain a

reassessed estimate based on the above Government

Order. It is submitted that the Government requires

further six months time to quantify the amount to be paid

based on the reassessed estimate.”

W.P.C.No. 23168 OF 2008
-:2:-

2. I heard the learned counsel for the petitioner and the

learned Government Pleader. In view of the stand taken in the

counter affidavit, it is only appropriate that the Government shall take

further action to obtain a reassessed estimate as mentioned in

paragraph 6 of the counter affidavit, to quantify the amounts due to

the petitioner and pay the same without further delay. Accordingly,

respondents are directed to obtain a reassessed estimate, quantify

the amount due to the petitioner and pay the same as early as

possible, at any rate, on or before 30.04.2009.

3. The Writ Petition is disposed of as above.

(V. GIRI, JUDGE)

ttb

W.P.C.No. 23168 OF 2008
-:3:-