Kerala High Court
Chief Engineer vs Deputy Director on 27 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
DBP.No. 83 of 2010()
1. CHIEF ENGINEER
... Petitioner
Vs
1. DEPUTY DIRECTOR, LOCAL FUND AUDIT,TDB
... Respondent
For Petitioner :SRI.V.KRISHNA MENON, SC FOR TDB
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :27/10/2010
O R D E R
Thottathil B.Radhakrishnan
&
S.S.Satheesachandran, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
D.B.P.No.83 of 2010
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 27th day of October, 2010.
Order
Thottathil B.Radhakrishnan, J.
We have looked into the report of the learned
Ombudsman. We order that the permission is
granted strictly in terms of the report of the
learned Ombudsman and no escalation in rates
would be granted except in terms of the report of
the learned Ombudsman, including as regards the
contractor’s profit.
Thottathil B.Radhakrishnan,
Judge.
S.S.Satheesachandran,
Judge.
Sha/2810