High Court Kerala High Court

K.Chithrakumar vs State Of Kerala on 23 December, 2010

Kerala High Court
K.Chithrakumar vs State Of Kerala on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38322 of 2010(M)


1. K.CHITHRAKUMAR, SREEJA BHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CHIEF ENGINEER, NATIONAL HIGH WAYS

3. THE EXECUTIVE ENGINEER,

4. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.AJITH KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/12/2010

 O R D E R
                      ANTONY DOMINIC, J.
                        -------------------------
                    W.P (C) No.38322 of 2010
                       --------------------------
              Dated this the 23rd December, 2010

                          J U D G M E N T

According to the petitioner, in relation to the work of

rectification and patch repairs to the BT surface of M.C Road

from Ch.7/200 to 8/400 KM executed by him, an amount of

Rs.1,48,881/- is still remaining unpaid. It is stated that

claiming payment of the said amount, he has submitted

Ext.P4 representation to the 3rd respondent and even the

representation is not considered. It is in these

circumstances, the writ petition is filed.

2. Taking note of the aforesaid grievance of the

petitioner and also his case regarding the pendency of

Ext.P4 representation, I dispose of this writ petition directing

the 3rd respondent to consider and pass orders on Ext.P4.

This shall be done, at any rate, within eight weeks of

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

the writ petition.

Petitioner shall produce a copy of this judgment along

with a copy of the writ petition before the 3rd respondent for

compliance.

ANTONY DOMINIC
JUDGE
ma

W.P (C) No. 2010
2