IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30768 of 2007(K)
1. K.M.GOPALAKRISHNAN, AGED 60 YRS.,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY
... Respondent
2. THE CHIEF ENGINEER,
3. THE EXECUTIVE ENGINEER,
4. THE ASST. EXECUTIVE ENGINEER,
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 30768 OF 2007 K
= = = = = = = = = = = = = = = =
Dated this the 5th November, 2007
J U D G M E N T
This writ petition has been filed by a toll
contractor praying for a direction to respondents 2 to
4 to repair the toll bar and beam attached to toll
booth in Kavankallu Regulator cum bridge within a time
frame fixed by this Court. There is an alternate
prayer that if the repair as prayed for is not
possible, the bid amount with compensation may be
directed to be returned to the petitioner.
2. On the direction of this Court, the 4th
respondent has filed a statement in which it has been
stated that the respondents have taken effective steps
to remove the existing old cross bar and to erect a new
one. It is also stated that for getting the aforesaid
work executed a tender has been awarded to one Mohammed
Ali, E. and in terms of the conditions of such award,
the contractor is required to complete the entire work
within six months from 4-9-2007 when the site has been
WPC No. 30768/07 -2-
handed over to the contractor. According to the
respondents it is only on account of heavy rains that
the contractor could not commence the work.
3. In view of the effective steps that have been
taken by the respondents for getting the works executed
I see no necessity for issuing a further direction
regarding the awarding of work. However, the work has
to be completed expeditiously, particularly since the
contract period of the petitioner is expiring soon as
otherwise he will be loosing heavily. Therefore, the
respondents, will ensure that the work awarded to the
contractor is completed within two months from today.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-