IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13253 of 2007(C)
1. K.V.SIVANANDAN, GOVT.CONTRACTOR,
... Petitioner
2. T.A.HAMZA, GOVT.CONTRACTOR,
Vs
1. KERALA AGRICULTURAL UNIVERSITY,
... Respondent
2. THE REGISTRAR,
3. THE VICE CHANCELLOR,
4. THE DIRECTOR OF PHYSICAL PLANT,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/04/2007
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)NO.13253 OF 2007
--------------------------------------
DATED THIS THE 13th DAY OF APRIL, 2007
JUDGMENT
The petitioners seek the following reliefs in this writ petition.
“i) issue a writ of mandamus or any other
appropriate writ, order of direction commanding the
respondents not to allot any work to any contractor, in
violation of the provisions of Kerala Public Works
Department Manual, without inviting tenders;
ii) issue a writ of prohibition or any other
appropriate writ, order or direction, restraining the
University from distribution of its largesse, without
inviting tenders and picking and choosing the contractors,
in violation of Article 14 of the Constitution of India;
(iii) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the
respondents 2 to 4 to consider and dispose of Ext.P4
representation.
(iv) issue any such other writ, order or direction
which may deem fit in the facts and circumstances of the
case.”
2. However, the petitioners do not say anywhere in the writ
petition as to which work to be awarded by the respondents is the subject
matter of this writ petition. In the above circumstances, I am not
inclined to pass such general orders as prayed for by the petitioners.
Accordingly, the writ petition is dismissed. Of course, it would be
open to the petitioners, if law permits, to challenge the action of the
respondents in respect of individual works.
S. SIRI JAGAN, JUDGE
Acd