High Court Kerala High Court

R.Sugathan vs The Executive Engineer on 6 January, 2009

Kerala High Court
R.Sugathan vs The Executive Engineer on 6 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 521 of 2009(K)


1. R.SUGATHAN, PUBLIC WORKS CONTRACTOR,
                      ...  Petitioner

                        Vs



1. THE EXECUTIVE ENGINEER, PUBLIC WORKS
                       ...       Respondent

2. SECRETARY TO GOVERNMENT, PUBLIC WORKS

                For Petitioner  :SRI.S.A.RAZZAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/01/2009

 O R D E R
                            ANTONY DOMINIC, J.
                             ---------------------------
                            W.P.(C) No. 521 of 2009
                         ------------------------------------
                    Dated this the 6th day of January, 2009

                                  JUDGMENT

Complaint of the petitioner is regarding the alleged deduction/

recovery towards Contractor’s Profit and Overhead Charges on cost of

Bitumen supplied by the department for the amounts due to him in relation

to the nine agreements i.e he had entertained into with the first respondent

for executing works on contract basis. Complaining of the recovery

effected, he has filed Exhibit P3 representation before the first respondent

and in this writ petition, it is alleged that not only that the request has not

been considered but even representation has not been answered.

Taking into account the aforesaid grievance of the writ petitioner, it

is directed that the first respondent shall consider Exhibit P3, if the same is

pending as expeditiously as possible at any rate within six weeks from the

date of production of copy of this judgment along with a copy of his writ

petition.

The Petitioner shall produce a copy of this judgment before the first

respondent for compliance.

ANTONY DOMINIC, JUDGE
scm