IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 784 of 2010(W)
1. NAJEEB, TC 4/635,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR,
3. THE CHIEF ENGINEER,
For Petitioner :SRI.AJITH KRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
------------------------------------------------
W.P.(C)No.784 of 2010
------------------------------------------------
Dated this the 16th day of March, 2010
JUDGMENT
The petitioner is a PWD contractor who was executing an
agreement as per agreement No.6772/AZ/2006/IMG dated
18/7/2007. The work involved repairs and maintenance of
V.V.I.P. suit rooms in the hostel at Barton Hill,
Thiruvananthapuram, including outside painting, common area
flooring, leak roofing rain water works and covering the entire
building by truss work and G.I. Sheet roofing work.
2. The main prayer in the writ petition is for a direction
to respondents to pay the remaining amount covered by the final
bill i.e., Rs.8,43,361/-.
3. Ext.P2 is the representation made by the petitioner
before the second respondent.
4. There will be a direction to the second respondent to
take appropriate action to pay the undisputed amount covered by
the final bill within a period of one month from the date of
receipt of a copy of this judgment, if all the other conditions are
satisfied with regard to the execution of the work.
The writ petition is accordingly disposed of. No costs.
T.R.RAMACHANDRAN NAIR, JUDGE
skj