IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38322 of 2010(M)
1. K.CHITHRAKUMAR, SREEJA BHAVAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE CHIEF ENGINEER, NATIONAL HIGH WAYS
3. THE EXECUTIVE ENGINEER,
4. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.AJITH KRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/12/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.38322 of 2010
--------------------------
Dated this the 23rd December, 2010
J U D G M E N T
According to the petitioner, in relation to the work of
rectification and patch repairs to the BT surface of M.C Road
from Ch.7/200 to 8/400 KM executed by him, an amount of
Rs.1,48,881/- is still remaining unpaid. It is stated that
claiming payment of the said amount, he has submitted
Ext.P4 representation to the 3rd respondent and even the
representation is not considered. It is in these
circumstances, the writ petition is filed.
2. Taking note of the aforesaid grievance of the
petitioner and also his case regarding the pendency of
Ext.P4 representation, I dispose of this writ petition directing
the 3rd respondent to consider and pass orders on Ext.P4.
This shall be done, at any rate, within eight weeks of
production of a copy of this judgment along with a copy of
the writ petition.
Petitioner shall produce a copy of this judgment along
with a copy of the writ petition before the 3rd respondent for
compliance.
ANTONY DOMINIC
JUDGE
ma
W.P (C) No. 2010
2