High Court Kerala High Court

K. Kuriakose vs The State Of Kerala on 28 January, 2008

Kerala High Court
K. Kuriakose vs The State Of Kerala on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3236 of 2008(I)


1. K. KURIAKOSE, AGED 69 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE SUPERINTENDING ENGINEER,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/01/2008

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------------------------
                     W.P.(C) No.3236 of 2008
                   -------------------------------------------
             Dated this the 28th day of January, 2008



                               JUDGMENT

Petitioner submits that he was awarded the work of

improvements to Moolamattom-Kottamala road and that a formal

agreement was executed on 10.4.2001 in this behalf. It is also

stated that another work of construction of Thrissur Link Road

connecting NH-17 at Anchalkallu and Thrissur Kuttupuram State

Highway at Puzhakkal was also awarded to the petitioner in

respect of which agreement dated 19.8.2004 was executed. It is

submitted by the petitioner that on account of reasons which are

attributable to respondents the works could not be completed.

Several representations have been made by the petitioner for

payment due and also for revising the rates that were awarded.

Finally, the petitioner submitted Exts. P10 and P13 to the second

respondent requesting that the contracts be closed without claim

for damages on either side and payments be made for the work

executed. In this writ petition, what is asked for is to direct the

WPC3236/2008 2

second respondent to consider and pass orders on Exts.P10 and

P13 representations.

2. I have heard the learned Government Pleader also in

the matter.

3. Having regard to the fact that Exts. P10 and P13

representations are pending consideration of the second

respondent, I direct that the second respondent shall consider

Exts. P10 and P13 and take a final decision in the matter. This

shall be done within four weeks of a production of a copy this

judgment. I also clarify that in case, considering the relief

sought for by the petitioner, it is necessary to refer the matter to

any superior authority. It will be open to the 2nd respondent to

do that as well.

The writ petition is disposed of as directed above.

ANTONY DOMINIC, JUDGE
csl