Kerala High Court
K.V.Joy vs State Of Kerala on 1 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20572 of 2004(Y)
1. K.V.JOY, GOVERNMENT CONTRACTOR,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. THE SUPERINTENDING ENGINEER, PWD(ROADS
3. EXECUTIVE ENGINEER, PWD (ROADS AND
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.20572 OF 2004
---------------------------------------
Dated this the 1st day of September, 2008.
J U D G M E N T
In the matter of payment of bill amount, in view of the
counter affidavit filed by the second respondent, in case the
petitioner has still any grievance left, he may workout his remedy
before the Civil Court, in which case, the time taken for
prosecuting this writ petition shall stand excluded while
computing the period of limitation.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 20572 OF 2004
J U D G M E N T
01.09.2008