G.Sivankutty Nair vs State Of Kerala on 9 February, 2011

0
42
Kerala High Court
G.Sivankutty Nair vs State Of Kerala on 9 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4193 of 2011(Y)


1. G.SIVANKUTTY NAIR, PWD CONTRACTOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. THE EXECUTIVE ENGINEER,

4. THE SECRETARY TO GOVERNMENT,

5. THE DIRECTOR,

6. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.AJITH KRISHNAN

                For Respondent  :SMT.AMBIKA DEVI, SC, KWA

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/02/2011

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                 W.P.(C) No. 4193 of 2011 Y
            ```````````````````````````````````````````````````````
          Dated this the 9th day of February, 2011

                           J U D G M E N T

Petitioner, a PWD Contractor, submits that he

undertook the work of laying sewage Main Line reconstruction

in the premises of SAT Hospital, Thiruvananthapuram for the

fourth respondent. He submits that the work was executed in

2009 and that the bill amount comes to `17,99,000/-. It is

stated that despite having executed the work to the

satisfaction of the respondents, payment has not been

disbursed. According to the petitioner, even Ext.P5

representation made to the fifth respondent did not evoke any

response. It is in these circumstances the writ petition has

been filed.

2. If as stated by the petitioner, the work has been

executed, prima facie, there is no reason for non payment.

Be that as it may, taking note of his case that Ext.P5

submitted to the fifth respondent is pending, I dispose of this

W.P.(C) No.4193/2011
: 2 :

writ petition, directing the fifth respondent to consider and

pass orders on Ext.P5. This shall be done as expeditiously as

possible and at any rate, within four weeks from the date of

production of a copy of this judgment along with a copy of the

writ petition.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge

LEAVE A REPLY

Please enter your comment!
Please enter your name here