IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11049 of 2010(E)
1. A.JOHN, ANSONS GROUP, ARCHITECTS
... Petitioner
Vs
1. THE CHANGANACHERRY MUNICIPALITY
... Respondent
2. THE CHANGANACHERRY MUNICIPAL COUNCIL,
For Petitioner :SRI.P.KURUVILLA JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/03/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).11049/2010
--------------------
Dated this the 30th day of March, 2010
JUDGMENT
Petitioner who claims to be an Architect, submits that
amount is due to him from the 1st respondent Municipality for
the work he had executed. According to him, despite requests
for payment, amount is not paid. Therefore, representations
have been made, the last of which is Ext.P7. Orders have not
been passed on Ext.P7 also and therefore the writ petition is
filed.
2. Having regard to the pendency of the representation, I feel,
at this stage, that the grievance of the petitioner will be
redressed if the Municipality considers Ext.P7. Therefore I
dispose of this writ petition directing the 1st respondent to
consider and pass orders on Ext.P7. This shall be done as
expeditiously as possible, at any rate within four weeks of
production of a copy of this judgment along with the copy of the
writ petition.
ANTONY DOMINIC,
Judge
mrcs