IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4887 of 2008(F)
1. A.K. JOHN, S/O.KURIAN
... Petitioner
Vs
1. THE DEPUTY CHIEF ENGINEER
... Respondent
2. THE KERALA STATE ELECTRICITY BOARD
For Petitioner :SMT.CELINE JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/03/2008
O R D E R
ANTONY DOMINIC, J.
=W.P.(C)=No.=4887 = = = = = =
= = = = =
OF 2008 - F
= = = = = = = = = = = = = =
Dated this the 13th day of March, 2008
J U D G M E N T
The petitioner had executed the work of extension of
agricultural line to Kallangari area in Thariyode and Kottathara
Panchayat and has not been paid for the work done. The reason for
non-payment as is disclosed by the Standing Counsel for the Board
is that the records relating to the measurement of the work
executed by the petitioner are not available with the Board. In my
view, if records are not available, the Board could have re-measured
the work and quantified the amount done and effected payment on
that basis. Therefore, non-availability of the records cannot be a
reason for denying payment to the petitioner.
2. Accordingly, I dispose of this writ petition directing that the
respondents shall re-measure the quantum of work which the
petitioner’s has executed, quantify the amount that is due on that
basis and effect payment. For this purpose if any document is
W.P.(C) No. 4887 OF 2008
– 2 –
required to be made available by the petitioner, the respondents will
be free to call upon the petitioner to provide the same.
The entire process of measuring, quantifying and payment
should be completed by the Board as expeditiously as possible, at
any rate within 4 months from today.
ANTONY DOMINIC
JUDGE
jan/-