IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24147 of 2008(Y)
1. ALL KERALA ENGINEERS & SKILLED WORKERS
... Petitioner
Vs
1. THE PRINCIPAL SECRETARY TO GOVERNMENT
... Respondent
2. THE SUPERINTTENDING ENGINEER
3. THE CHIEF ENGINEER
4. SREE NARAYANA CONSTRUCITONS PVT LTD
For Petitioner :SRI.A.SUDHI VASUDEVAN
For Respondent :SRI.P.K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/06/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 24147 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 19th June, 2009.
J U D G M E N T
The petitioner filed this writ petition challenging the award of
contract to the 4th respondent. The petitioner now submits that
during the pendency of the writ petition, the contract has been
awarded to the 4th respondent and the work has been completed.
Therefore, the prayers in the writ petition have become infrucuous.
Therefore, the petitioner prays that the writ petition may be closed
without prejudice to the other remedies available to the petitioner
under law.
Accordingly, the writ petition is dismissed without prejudice to
the other remedies available to the petitioner under law.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.