High Court Kerala High Court

K.Kuriakose vs State Of Kerala on 4 November, 2008

Kerala High Court
K.Kuriakose vs State Of Kerala on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32435 of 2008(J)


1. K.KURIAKOSE, 71 YEARS,
                      ...  Petitioner
2. REJI C.KURIAKOSE, S/O.KURIAKOSE

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY
                       ...       Respondent

2. SUPERINTENDING ENGINEER

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :04/11/2008

 O R D E R
                                    V. GIRI, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 32435 OF 2008
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 4th day of November, 2008

                                   JUDGMENT

Petitioners, who are ‘A’ Class registered contractors, were

awarded the work ‘NABARD – Tourism Road Project – Development

of road between Chalakudy and Vazhachal in Thrissur District, as per

Ext.P2 agreement and the work was completed. Petitioners submit

that further claims arouse in the course of execution of the same and

they have raised it, but the same have not been considered.

Reference is made to Exts.P4 to P10 letters and reminders sent by

the petitioners in this regard. The last among the representations is

Ext.P15. This is a comprehensive one and the same is pending

before the Government.

2. I heard the learned counsel for the petitioner and the

learned Government Pleader also.

3. Having gone through Ext.P15, I am of the view that it merits

consideration by the 1st respondent. In the result, the Writ Petition is

disposed of directing the 1st respondent to consider Ext.P15, take

appropriate action thereon without further delay, at any rate within

three months from the date of receipt of a copy of this judgment. It is

W.P.C.No. 32435 OF 2008
-:2:-

made clear that the action on Ext.P15 may be taken either by the 1st

respondent or by any person authorised by him or by a high power

committee which may be constituted by the Government to look into

the request made by the petitioner in Ext.P15. I make it clear that I

have not expressed anything on the merits of the contentions of the

petitioner.

(V. GIRI, JUDGE)

ttb

W.P.C.No. 32435 OF 2008
-:3:-