High Court Kerala High Court

Benchamin Daniel vs The Commissioner For Rural … on 19 September, 2008

Kerala High Court
Benchamin Daniel vs The Commissioner For Rural … on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4275 of 2006(H)


1. BENCHAMIN DANIEL, PALLIKUNNEL HOUSE,
                      ...  Petitioner
2. CHACKO JOSEPH, THANNIPOTHIYIL,

                        Vs



1. THE COMMISSIONER FOR RURAL DEVELOPMENTS
                       ...       Respondent

2. DISTRICT COLLECTOR, KOTTAYAM.

3. THE PROJECT OFFICER,

4. MONSON JOB @ MANOJ,

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  :SRI.S.ABDUL RAZZAK

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/09/2008

 O R D E R
                           KURIAN JOSEPH, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P(C).No. 4275 OF 2006
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of September, 2008

                                  JUDGMENT

The Writ Petition is filed with the following prayer:

i) a writ of mandamus or any other appropriate

writ, order or direction commanding respondents 1

to 3 to take coercive action against the 4th

respondent and to ensure the completion of

Ottayetti-Thazhathukattupara road as per Ext.P1

agreement; OR

a writ of mandamus or any other writ, order or

direction commanding respondents 1 to 3 to re-

tender the balance work of Ottayetti-

Thazhathukattupara road under the PMGSY

Scheme and to complete the same within a time limit

and to take steps to recover the loss/damages

suffered by the Govt. due to re-tender of balance

work from the 4th respondent;

In case the petitioners have still any grievance left, they may

approach the 2nd respondent, in which case the 2nd respondent will

take prompt action for the completion of the work.

(KURIAN JOSEPH, JUDGE)

ttb