High Court Kerala High Court

M/S. Prime Habitats (Pvt.) Ltd vs Union Of India on 9 July, 2009

Kerala High Court
M/S. Prime Habitats (Pvt.) Ltd vs Union Of India on 9 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19040 of 2005(N)


1. M/S. PRIME HABITATS (PVT.) LTD.,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REP. BY CHIEF ENGINEER
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

3. THE DEPUTY CHIEF ENGINEER

                For Petitioner  :SRI.RAJESH NAMBIAR

                For Respondent  :SRI.ALEXANDER THOMAS, SC,RAILWAYS

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :09/07/2009

 O R D E R
                   C.N. RAMACHANDRAN NAIR, J.
                   --------------------------------------------
                        W.P.C. NO. 19040 OF 2005
                   --------------------------------------------
                   Dated this the 9th day of July, 2009

                                 JUDGMENT

W.P.C. is filed for direction to Railways to return bank guarantee

furnished by the petitioner for the execution of contract. W.P.C. was

filed in the year 2005 and the bank guarantee itself was valid upto

12.6.2005. Subsequent developments are not reported to this Court. In

any case at this distance of time, there is no necessity to consider

petitioner’s entitlement for return of bank guarantee as work would

have been over by now. W.P. is closed with the above observation.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

2