IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16033 of 2008(H)
1. HONEY PRASANTH, NO.5 KARVIN APARTMENTS
... Petitioner
Vs
1. C.I.OF POLICE, TANUR POLICE STATION,
... Respondent
2. S.I.OF POLICE, PALARIVATTOM POLICE
3. KOTAK MAHINDRA PRIMUS LTD, 5TH FLOOR,
4. STATE OF KERALA, REP.BY PUBLIC
For Petitioner :SRI.K.ANAND
For Respondent :SRI.M.A.JOSEPH MANAVALAN
The Hon'ble MR. Justice R.BASANT
Dated :03/11/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.16033 of 2008
--------------------------
Dated this the 25th September, 2008
J U D G M E N T
Petitioner seeks a direction to the respondents to
disburse the contract amount due to him in relation to a
contract which he had executed with the Electricity Board
involving construction of the approach road to Anathodu
Dam. Electricity Board has filed a counter affidavit
contending that there is a higher amount due from the
petitioner for the the loss sustained by the Board for re-
arranging another work which was originally entrusted to
the petitioner but which was subsequently cancelled at his
own risk and cost. What is involved is a claim and
counter claim by the parties to a contract. In these
circumstances, remedy of the petitioner is before the Civil
Court. Reserving the right of the petitioner to approach
the Civil Court, the writ petition is closed.
(V.GIRI,JUDGE)
ma
2
3