Kerala High Court
K.S. Ramachandran Nair vs State Of Kerala on 22 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 18269 of 2002(Y)
1. K.S. RAMACHANDRAN NAIR, AGED 60 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY,
... Respondent
2. CHIEF ENGINEER, PUBLIC WORKS
3. SUPERINTENDING ENGINEER,
4. EXECUTIVE ENGINEER,
For Petitioner :SRI.M.P.KRISHNAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/02/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No. 18269 OF 2002
---------------------------------------
Dated this the 22nd day of February, 2008.
J U D G M E N T
In the matter of proposed imposition of penalty for the
delayed execution of works, in case the petitioner has still any
grievance left, he may approach the Government, in which case,
the matter will be duly considered by the Government with notice
to the petitioner within a period of another four months.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 18269 OF 2002
J U D G M E N T
22.02.2008