High Court Kerala High Court

I.T.Binu vs State Of Kerala on 6 June, 2007

Kerala High Court
I.T.Binu vs State Of Kerala on 6 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 32667 of 2000(L)



1. I.T.BINU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  :SRI.B.SURESH KUMAR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/06/2007

 O R D E R
                             KURIAN JOSEPH, J.

                 -----------------------------------------

                           O.P.No.32667  of  2000

                 -----------------------------------------

                Dated this the 6th day of  June, 2007


                                    JUDGMENT

The writ petition is filed mainly with the following prayer:-

b) issue a writ of mandamus or any other appropriate

writ, order or direction to the 4th respondent to measure

out or assess the works already done by the petitioners

within a stipulated point of time and also to direct the 4th

respondent to give sanction to the petitioners to continue

the work on usual terms of the agreement/bond already

executed by the petitioners in favour of the 4th

respondent.

Learned counsel for the petitioners submits that they have

represented their grievances before the 4th respondent as per

Ext.P6. There will be a direction to the 4th respondent to look

into Ext.P6 with notice to the petitioners and take appropriate

action thereon in accordance with law within a period of three

months from the date of production of a copy of the judgment.

The interim order passed by this court in C.M.P.No.55767/2000

will continue till such time.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

O.P.NO32667/2000

JUDGMENT

6th June, 2007