IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4193 of 2011(Y)
1. G.SIVANKUTTY NAIR, PWD CONTRACTOR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CHIEF ENGINEER,
3. THE EXECUTIVE ENGINEER,
4. THE SECRETARY TO GOVERNMENT,
5. THE DIRECTOR,
6. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.AJITH KRISHNAN
For Respondent :SMT.AMBIKA DEVI, SC, KWA
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/02/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 4193 of 2011 Y
```````````````````````````````````````````````````````
Dated this the 9th day of February, 2011
J U D G M E N T
Petitioner, a PWD Contractor, submits that he
undertook the work of laying sewage Main Line reconstruction
in the premises of SAT Hospital, Thiruvananthapuram for the
fourth respondent. He submits that the work was executed in
2009 and that the bill amount comes to `17,99,000/-. It is
stated that despite having executed the work to the
satisfaction of the respondents, payment has not been
disbursed. According to the petitioner, even Ext.P5
representation made to the fifth respondent did not evoke any
response. It is in these circumstances the writ petition has
been filed.
2. If as stated by the petitioner, the work has been
executed, prima facie, there is no reason for non payment.
Be that as it may, taking note of his case that Ext.P5
submitted to the fifth respondent is pending, I dispose of this
W.P.(C) No.4193/2011
: 2 :
writ petition, directing the fifth respondent to consider and
pass orders on Ext.P5. This shall be done as expeditiously as
possible and at any rate, within four weeks from the date of
production of a copy of this judgment along with a copy of the
writ petition.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge