IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21538 of 2008(L)
1. T.S.SUDEEP, SATHEESH BHAVAN, KUMPLAPOIKA
... Petitioner
Vs
1. CHITTAR GRAMA PANCHAYATH REPRESENTED BY
... Respondent
For Petitioner :SRI.ARUN.B.VARGHESE
For Respondent :SRI.MVS.NAMBOOTHIRY
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/01/2009
O R D E R
S.SIRI JAGAN, J
- - - - - - - - - - - - - - - - - - - - - - -
W.P(C)No. 21538 of 2008
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of January, 2009
J U D G M E N T
The petitioner undertook certain works on behalf of the 1st
respondent Panchayat. The petitioner’s grievance in this writ petition is
that although the petitioner has completed the work satisfactorily, the
bill amounts due to the petitioner for the work has not been disbursed to
him yet, although, the work was completed as early as in 2006. On
16.12.2008, I passed the following order:
“Learned standing counsel for the 1st respondent Panchayat
submits that a meeting of the Panchayat committee is being
convened to take a decision in view of the order of this Court dated
9.12.2008. Post on 1.1.2009, on which date the 1st respondent shall
inform this Court as to within what time the amounts due to the
petitioner can be paid.”
Today the learned counsel for the 1st respondent Panchayat
submits that the amounts due to the petitioner would be paid within
three months. This is recorded and the writ petition is disposed of with
a direction to the 1st respondent to see that the amounts due to the
petitioner is paid within three months from today.
S.SIRI JAGAN, JUDGE
rhs