IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3441 of 2011(E)
1. N.A.NAJEEB, PWD CONTRACTOR,
... Petitioner
Vs
1. THE CHIEF ENGINEER,
... Respondent
2. THE SUPERINTENDING ENGINEER,
For Petitioner :SRI.AJITH KRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/02/2011
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.3441 of 2011
--------------------------
Dated this the 2nd February, 2011
J U D G M E N T
According to the petitioner, he completed 40% of the
work of “Improvements to Chakrapanipuram-Ayyappankuzhy
Pangode Road from KM 0/00 to 3/300” and the remaining
work is going on. Meanwhile, on account of the facts
pointed out in Ext.P3 representation, petitioner sought
extension of time and renewal of rates. Ext.P3
representation is not considered and thereupon this writ
petition is filed.
2. Taking note of the contentions raised, it is directed
that if Ext.P3 has been received and is pending, the 2nd
respondent will consider the same and pass orders thereon.
This shall be done, as expeditiously as possible, at any rate,
within four weeks of production of a copy of this judgment.
Petitioner shall produce a copy of this judgment along
with a copy of the writ petition before the 2nd respondent,
for compliance.
Writ petition is disposed of as above.
Sd/-
ANTONY DOMINIC
JUDGE
ma /True copy/ P.A to Judge