IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2560 of 2010(T)
1. K.V.SIVANANDAN, GOVT. CONTRACTOR,
... Petitioner
Vs
1. GURUVAYUR DEVASWOM BOARD, REP.BY ITS
... Respondent
For Petitioner :SRI.K.I.SAGEER
For Respondent :SRI.V.KRISHNA MENON
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :15/02/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.2560/2010-T
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 15th day of February, 2010
J U D G M E N T
This writ petition is filed for a direction to the
respondent not to proceed with Ext.P1 and sanction and
disburse the earlier bills of completed works without
further delay. The petitioner was entrusted with the
renovation work of Punnathur Kotta managed by the Guruvayur
Devaswom Board.
2. The learned Standing Counsel for the Devaswom
submitted that the amount for the work already done have
been paid to the petitioner on 04/02/2010 and the
petitioner has already received the same also.
3. The learned counsel for the petitioner also agreed
with the above submission. It is submitted by the learned
counsel for the petitioner that the remaining works will be
completed within a period of three months. Recording the
same the writ petition is closed. No costs.
(T.R. Ramachandran Nair, Judge.)
ms