High Court Kerala High Court

M.B.Biful vs Corporation Of … on 13 February, 2009

Kerala High Court
M.B.Biful vs Corporation Of … on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2308 of 2009(Y)


1. M.B.BIFUL, CONTRACTOR, T.C.17/203,
                      ...  Petitioner

                        Vs



1. CORPORATION OF THIRUVANANTHAPURAM,
                       ...       Respondent

                For Petitioner  :SRI.VELLAYANI SUNDARARAJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/02/2009

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                        W.P(C).No.2308 of 2009

                      ==================

                Dated this the 13th day of February, 2009

                             J U D G M E N T

The petitioner claims to have executed certain works on behalf of

the respondent-Corporation. The grievance of the petitioner in this

writ petition is that the amounts due to him for the works done have

not been paid. The petitioner, therefore, seeks a direction to the

respondent to pay to the petitioner the amounts due for the works

completed by him.

Learned Senior Counsel appearing for the respondent submits

that the some amounts are due to the petitioner, but that can be paid

only in accordance with the priority of completion of the work. As per

the priority list prepared by the respondent, the petitioner is the 40th

person in order of priority and, as and when his turn comes, the

amounts would be paid to him. This is recorded and the writ petition is

closed.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge