High Court Kerala High Court

K.Gopi vs The Secretary on 15 February, 2010

Kerala High Court
K.Gopi vs The Secretary on 15 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4774 of 2010(V)


1. K.GOPI, KALAPPURACKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, VARAPPETTY GRAMA
                       ...       Respondent

2. THE ASSISTANT  ENGINEER,

3. VARAPPETTY GRAMA PANCHAYAT,REPRESENTED

4. PRINCIPAL SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                   W.P.(C.) No.4774 of 2010 (V)
              ---------------------------------
            Dated, this the 15th day of February, 2010

                           J U D G M E N T

The petitioner’s claim is for enhanced rate for the work of

Community Hall at Varappetty Kavala in Varappetty Grama

Panchayat. It is stated that in view of Ext.P3 Government Order

dated 15/01/2008, and Ext.P11 resolution passed by the Panchayat,

he is entitled to enhanced rate. It is also contended that claiming

revised rate, Ext.P8 application has been made and a decision on

Ext.P8 is yet to be communicated.

2. If as stated by the petitioner, the aforesaid

representation is pending, it is up to the 1st respondent to take a

decision on Ext.P8, in the light of Exts.P2, P3 & P11.

Therefore, I dispose of this writ petition directing the 1st

respondent to pass orders on Ext.P8 representation in the manner

as directed above. This shall be done as expeditiously as possible,

at any rate, within four weeks of production of a copy of this

judgment along with a copy of this writ petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg