High Court Kerala High Court

K.A.Jelton vs The Superintending Engineer on 8 August, 2008

Kerala High Court
K.A.Jelton vs The Superintending Engineer on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23430 of 2008(L)


1. K.A.JELTON, GOVT.CONTRACTOR,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDING ENGINEER,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/08/2008

 O R D E R
                          S.SIRI JAGAN, J.

                   ==================

                    W.P.(C).No. 23430 of 2008

                   ==================

              Dated this the 8th day of August, 2008

                          J U D G M E N T

The petitioner is a Government contractor. He is stated to

have executed several works on behalf of the Government, in

respect of some of which, allegedly amounts are due to him. In

the meanwhile, the petitioner is desirous of participating in a

tender process pursuant to Ext.P1 notification inviting tenders.

The petitioner’s grievance in this writ petition is that the

petitioner is being directed to furnish EMD although amounts are

due from the Government in respect of the earlier works

executed by him. The petitioner, therefore, seeks a direction to

the respondents to permit the petitioner to participate in the

tender process pursuant to Ext.P1 without insisting on payment

of EMD.

2. I have heard learned Government Pleader also who

would submit that some amounts are due to the petitioner

towards payment of passed bills.

3. In the above circumstances, I direct that for the

w.p.c.23430/08 2

purpose of enabling the petitioner to participate in the tender

process pursuant to Ext.P1 any amounts due to the petitioner in

respect of earlier bills to the extent permissible shall be adjusted

against the EMD payable by the petitioner in respect of Ext.P1.

However, the petitioner shall undertake that he shall not claim

that amount until his obligations under the contract, if awarded

to the petitioner pursuant to Ext.P1, are completely discharged. If

the petitioner is liable to pay any further amount even after

adjusting the amounts already due to make up the full amount of

EMD, the same shall be paid by the petitioner.

The writ petition is disposed of as above.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE

             ///True copy///




                                  P.A. to Judge