High Court Kerala High Court

A.John vs The Changanacherry Municipality on 30 March, 2010

Kerala High Court
A.John vs The Changanacherry Municipality on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11049 of 2010(E)


1. A.JOHN, ANSONS GROUP, ARCHITECTS
                      ...  Petitioner

                        Vs



1. THE CHANGANACHERRY MUNICIPALITY
                       ...       Respondent

2. THE CHANGANACHERRY MUNICIPAL COUNCIL,

                For Petitioner  :SRI.P.KURUVILLA JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/03/2010

 O R D E R
                       ANTONY DOMINIC, J
                     -------------------
                       W.P.(C).11049/2010
                     --------------------
              Dated this the 30th day of March, 2010

                           JUDGMENT

Petitioner who claims to be an Architect, submits that

amount is due to him from the 1st respondent Municipality for

the work he had executed. According to him, despite requests

for payment, amount is not paid. Therefore, representations

have been made, the last of which is Ext.P7. Orders have not

been passed on Ext.P7 also and therefore the writ petition is

filed.

2. Having regard to the pendency of the representation, I feel,

at this stage, that the grievance of the petitioner will be

redressed if the Municipality considers Ext.P7. Therefore I

dispose of this writ petition directing the 1st respondent to

consider and pass orders on Ext.P7. This shall be done as

expeditiously as possible, at any rate within four weeks of

production of a copy of this judgment along with the copy of the

writ petition.

ANTONY DOMINIC,
Judge
mrcs