Kerala High Court
K. Sadanandan vs State Of Kerala on 6 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34077 of 2005(F)
1. K. SADANANDAN, PWD CONTRACTOR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUPERINTENDING ENGINEER,
3. THE EXECUTIVE ENGINEER,
4. ASSISTANT EXECUTIVE ENGINEER,
5. ASSISTANT ENGINEER, PWD ROADS SECTION
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/07/2010
O R D E R
S.SIRI JAGAN, J.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
W.P.(C) No. 34077 of 2005
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 6th day of July, 2010
JUDGMENT
Learned counsel for the petitioner submits that in
view of the disputes on question of facts raised by the
respondents, the petitioner has filed a civil suit in respect of
the amount claimed by the petitioner from the respondents.
2. Therefore, without prejudice the right of the
petitioner to prosecute that civil suit, this writ petition is
closed.
SIRI JAGAN, JUDGE.
mn.