IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29708 of 2009(G)
1. PRASOBH, S/O. K.M.SOMARAJAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE CHIEF
... Respondent
2. TH TRIVANDRUM DEVELOPMENT AUTHORITY,
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.M.RAJAGOPALAN NAIR, SC, TRIDA
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :01/02/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.29708 of 2009-G
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 1st day of February, 2010.
Judgment
The petitioner carried out certain works in terms
of tenders invited by the second respondent
TRIDA. It has also duly certified the value of
the work as per Ext.P2. The work appears to have
been done for construction of retaining wall to
the new road by the side of CEC Aided Market at
Nedumangadu. In relation to the electrical work,
Ext.P3 judgment was issued by this Court
directing the TRIDA to make payments. Though the
learned counsel for TRIDA states that the amount
has to be released by the Agricultural Department
in Government, I agree with the views expressed
in Ext.P3 judgment that the second respondent is
an autonomous body and having entered into an
agreement, it has the duty and responsibility to
make the payment. It is hence ordered that the
amount due to the petitioner will be released by
WPC29708/09 -: 2 :-
TRIDA within three months from the date of
receipt of a copy of this judgment without
prejudice to TRIDA’s right for reimbursement of
the amount from any other authority which is
bound to pay to TRIDA in terms of their
contracts, if any, inter se. The writ petition
ordered accordingly.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/0602