IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1781 of 2007(K)
1. E.C. CHERIYAN, S/O.JOSEPH CHERIYAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE PRINCIPAL SECRETRY,
3. THE SUPERINTENDING ENGINEER,
4. THE CHIEF ENGINEER,
5. THE EXECUTIVE ENGINEER
6. THE ASSISTANT ENGINEER
7. THE SECRETARY, PUBLIC WORKS
For Petitioner :SRI.P.KURUVILLA JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :31/01/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P(C).No.1781 OF 2007
-------------------------------------------
Dated this the 31st day of January, 2007
JUDGMENT
Having heard learned counsel for the petitioner and
learned Special Government Pleader, this writ petition is
disposed of directing that all amounts which are admitted to be
due to the petitioner in terms of the final bill for the work
covered by agreement No.21/SESC/2002-2003 dated 30.7.2002,
on the basis of the relevant M-book maintained by the 5th
respondent, will be finalised and released in accordance with
relevant seniority in the date of completion of the work.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.