High Court Kerala High Court

K.J.Joseph vs The Chief Engineer (Tc & M) on 14 February, 2007

Kerala High Court
K.J.Joseph vs The Chief Engineer (Tc & M) on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19669 of 2006(N)


1. K.J.JOSEPH, S/O.JOSEPH,
                      ...  Petitioner
2. SEBI JOSEPH,

                        Vs



1. THE CHIEF ENGINEER (TC & M),
                       ...       Respondent

2. THE SECRETARY,

3. SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.C.C.ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/02/2007

 O R D E R
                              KURIAN JOSEPH J.

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

                           W.P(C)No.19669  of  2006

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

              Dated this the 14th  day of  February, 2007


                                    JUDGMENT

The writ petition is filed with the following prayers:-

i) to issue a writ of certiorari quashing Ext.P5

order dated 22-3-06 issued by the 1st respondent.

ii) to issue a writ of mandamus directing the 1st

respondent to refund the amount paid by the

petitioners as Earnest Money Deposit for the tender

No.TCM 37/2005-06.

iii) to direct the 3rd respondent to consider and

dispose of Ext.P6 representation within a reasonable

time frame fixed by this Hon’ble Court.

There is no counter affidavit. The limited prayer of the petitioners

is for a direction to the 3rd respondent to consider Ext.P6 with

notice to the petitioners. After having heard counsel for the

petitioners and the learned Government Pleader and also the

Standing Counsel for the Electricity Board I see no reason to deny

such a prayer. Accordingly the writ petition is disposed of

directing the 3rd respondent to consider Ext.P6 with notice to the

W.P(C) NO.19669/2006

-:2:-

petitioners and pass appropriate orders thereon in accordance with

law within a period of four months from the date of receipt of a

copy of this judgment.

(KURIAN JOSEPH, JUDGE)

ahg.