High Court Kerala High Court

Andhra Pradesh Technology … vs Corporation Of Cochin on 21 October, 2008

Kerala High Court
Andhra Pradesh Technology … vs Corporation Of Cochin on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29990 of 2008(T)


1. ANDHRA PRADESH TECHNOLOGY DEVELOPMENT
                      ...  Petitioner

                        Vs



1. CORPORATION OF COCHIN, REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :SRI.M.K.CHANDRAMOHAN DAS,SC,COCHIN COPN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/10/2008

 O R D E R
                        S.SIRI JAGAN, J
                 ==================
                  W.P(C)No.29990 of 2008
                 ==================
         Dated this the 21st day of October, 2008.

                       J U D G M E N T

The petitioner is a contractor who undertook certain

works in the waste disposal plant of the Cochin Corporation

at Brahmapuram. In respect of certain extra expenses

allegedly incurred by the petitioner in respect of the

contract, the petitioner submitted a claim before the

Corporation. The grievance of the petitioner in this writ

petition is that, the Secretary is not placing his claim before

the Council for consideration of the Council. The petitioner

therefore seeks the following relief:

“i) To issue a writ of mandamus or any other
appropriate writ, order or direction commanding the
respondent to place the letters submitted by the Petitioner
viz. Ext.P2 and Ext.P3 immediately before the Council of
Corporation of Cochin for appropriate decision as is
mandatorily required on the part of the Respondent;”

The learned Standing Counsel for the Corporation on

instructions submits that the matter can be placed before

the Corporation in its next meeting. In the above

circumstances, this writ petition is disposed of with a

direction to the respondent to place the letters submitted by

W.P(C)No.29990 of 2008 – 2 –

the petitioner namely originals of Exts.P2 and P3 before the

Council of the Corporation for appropriate decision in its

next meeting. The Council shall take a decision thereon in

its next meeting and communicate the same to the

petitioner.

S.SIRI JAGAN, JUDGE

rhs