IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30230 of 2007(W)
1. MADHUSOODANAN NAIR, S/O RAGHAVAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. COMMISSIONER,
3. BLOCK DEVELOPMENT OFFICER,
4. NABARD, NATIONAL BANK FOR AGRICULTURE
For Petitioner :SRI.R.S.KALKURA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/12/2007
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C)=No.=30230=OF = = = = =
= = = = = =
2007 W
= = = = = = = = = = = = = = = =
Dated this the 4th December, 2007
J U D G M E N T
The prayer in this writ petition is to direct the 1st respondent
to effect payment of the final bill dated 18.3.2007 submitted by the
petitioner in respect of the work he has executed.
2. On instruction, the learned Govt. Pleader submits that the
respondents are awaiting additional authorisation from the
Government for disbursing the amount that is due to the petitioner.
3. It is the admitted position that the work has been done by
the petitioner on a project that was sponsored by NABARD and that
NABARD has already effected the payment to the 1st respondent. It
is now for the 1st respondent to release the payment to its
subordinates to make payment to the contractors who have
executed the work. Such being the position, the petitioner cannot
be called upon the petitioner to wait indefinitely.
In view of this, I dispose of this writ petition directing that the
WPC No. 30230/07
-2-
process for payment shall be completed and the amount disbursed
to the petitioner within two months from the date of production of a
copy of this judgment.
ANTONY DOMINIC
JUDGE
jan/-