High Court Kerala High Court

R.Santhosh Kumar vs The Handicrafts Development … on 19 February, 2008

Kerala High Court
R.Santhosh Kumar vs The Handicrafts Development … on 19 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33168 of 2007(W)


1. R.SANTHOSH KUMAR, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. THE HANDICRAFTS DEVELOPMENT CORPORATION
                       ...       Respondent

2. S.SOMANATHAN PILLAI, MANAGING DIRECTOR,

3. GOVERNMENT OF KERALA REPRESENTED BY

                For Petitioner  :SRI.A.V.THOMAS

                For Respondent  :SRI.B.S.KRISHNAN (SR.)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/02/2008

 O R D E R
                             ANTONY DOMINIC, J.

                             --------------------------

                             W.P.(C)No.33168  OF 2007

                             -----------------------------

                DATED THIS THE 19TH DAY OF FEBRUARY, 2008


                                 J U D G M E N T

In this writ petition, the petitioner mainly prays for a direction to

the respondent to release the amounts that are due to the petitioner

towards the value of the items supplied to them. Respondents have

filed a counter affidavit in which serious disputes have been raised

about their very liability. It is also contended that the claims made by

the petitioner is barred by limitation. In view of the contentions,

especially, concerning the very liability to the respondent, I do not

think that the petitioner can be granted any relief in a petition under

Article 226 of the Constitution of India. This writ petition is therefore

disposed of leaving open to the petitioner to pursue his claims in

appropriate proceedings and without prejudice to the contentions of

either side.

ANTONY DOMINIC, JUDGE.

dsn