High Court Kerala High Court

K.V.Joy vs State Of Kerala on 1 September, 2008

Kerala High Court
K.V.Joy vs State Of Kerala on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20572 of 2004(Y)


1. K.V.JOY, GOVERNMENT CONTRACTOR,
                      ...  Petitioner

                        Vs



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

2. THE SUPERINTENDING ENGINEER, PWD(ROADS

3. EXECUTIVE ENGINEER, PWD (ROADS AND

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :01/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                    W.P.(C) No.20572 OF 2004
               ---------------------------------------
         Dated this the 1st day of September, 2008.


                           J U D G M E N T

In the matter of payment of bill amount, in view of the

counter affidavit filed by the second respondent, in case the

petitioner has still any grievance left, he may workout his remedy

before the Civil Court, in which case, the time taken for

prosecuting this writ petition shall stand excluded while

computing the period of limitation.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 20572 OF 2004

J U D G M E N T

01.09.2008