IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15712 of 2006(U)
1. C.H.ABOOBACKER HAJI, AGED 69 YRS,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. MAYYIL GRAMA PANCHAYAT BOARD COMMITTEE,
3. ASSISTANT EXECUTIVE ENGINEER,
4. THE EXECUTIVE ENGINEER,
5. CONVENER (DISTRICT COLLECTOR),
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.15712 OF 2006
---------------------------------------
Dated this the 5th day of September, 2008.
J U D G M E N T
Petitioner approached this Court with the following prayers:
i) Issue a writ of mandamus such other writ directing 1st
respondent to release EMD to the petitioner, deposited
as per the Ext.P1 within such time this Hon’ble court
deem fit to allow.
ii) Issue a writ of mandamus such directing respondent to
sanction final bill submitted by the petitioner in respect
of the work of Mayyil Bus stand cum Shopping Complex,
within such time this Hon’ble Court may deem fit to
allow.
As far as the first prayer is concerned, the same has been
granted by the interim order dated 07.04.2008. As far as the
second prayer is concerned, there will be a direction to the
5th respondent to take appropriate action in accordance with law
in the matter, with notice to the petitioner and the second
respondent, within a period of four months from the date of
production of a copy of this judgment along with copy of the writ
petition by the petitioner.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 15712 OF 2006
J U D G M E N T
05.09.2008