Kerala High Court
M.M.Dileep vs State Of Kerala on 25 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31816 of 2006(K)
1. M.M.DILEEP, GOVT. CONTRACTOR,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. THE SECRETARY TO GOVERNMENT,
4. THE DISTRICT MEDICAL OFFICER OF HEALTH,
5. THE SUPERINTENDENT, TALUK HOSPITAL,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/02/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = = = = = = = = = = =
= = =
No. 31816 OF 2006
= = = = = = = = = = = = = = = =
Dated this the 25th February, 2008
J U D G M E N T
In this writ petition the complaint of the petitioner is regarding
non-payment of the balance amount of Rs.66,981/- that is due to
the petitioner. Learned Govt. Pleader, on instructions, submit that
within a short time the amount will be paid.
2. In view of the above submission, I dispose of this writ
petition directing that the balance amount due shall be paid to the
petitioner within 2 months of production of a copy of this
judgment.
ANTONY DOMINIC
JUDGE
jan/-