High Court Kerala High Court

Roy Mathew vs State Of Kerala on 8 February, 2011

Kerala High Court
Roy Mathew vs State Of Kerala on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3977 of 2011(V)


1. ROY MATHEW, CONTRACTOR, PAMPLANIYIL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY
                       ...       Respondent

2. THE SUPERINTENDING ENGINEER,

3. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/02/2011

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                  W.P.(C) No. 3977 of 2011 V
             ```````````````````````````````````````````````````````
          Dated this the 8th day of February, 2011

                            J U D G M E N T

According to the petitioner, in connection with the

execution of the two works of maintenance of Navodaya –

Puthirithara road and Thozhoorppadam – Samoohyakshema

kendram road of Pazhayannur Block of Thrissur District, an

amount of `25 lakhs is due to the petitioner. It is stated that

despite various representations, the same has not been

disbursed. Complaining of the above, he has filed Ext.P5

representation before the second respondent. In this writ

petition, he seeks a direction or consideration of the said

representation.

2. Taking note of the above submission, I dispose of

this writ petition, directing the second respondent to consider

Ext.P5 representation and pass orders thereon. This shall be

done as expeditiously as possible and at any rate, within four

W.P.(C) No.3977/2011
: 2 :

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