IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12491 of 2007(K)
1. M.V.GEORGE, S/O M.V.VARKEY,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE SUPERINTENDING ENGINEER,
3. THE SUPERINTENDING ENGINEER,
4. THE SUB TREASURY OFFICER,
5. THE SUB TREASURY OFFICER,
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/03/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.12491 of 2007-K
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 25th day of March, 2010.
Judgment
The matter relates to a Government contract.
There is a decree inter partis, passed in
O.S.439/1996 of the Sub Court, Ernakulam. It
appears that there is an appellate decree also.
The relief sought for by the petitioner is for
payment of interest on security deposit.
Without expressing anything on merits, this writ
petition is ordered directing that Ext.P2 shall
be taken up by the second respondent, considered
in accordance with law and orders issued after
affording the petitioner an opportunity of being
heard, within a period of three months from the
date of receipt of a copy of this judgment.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/2503