High Court Kerala High Court

M.Balachandran vs The Kottayam Municipality … on 3 August, 2009

Kerala High Court
M.Balachandran vs The Kottayam Municipality … on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20605 of 2008(C)


1. M.BALACHANDRAN, KOLASSERIL, NEAR UNION
                      ...  Petitioner
2. BABY THOMAS, KALAPURACKAL,

                        Vs



1. THE KOTTAYAM MUNICIPALITY REPRESENTED
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  :SRI.SIBY MATHEW

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/08/2009

 O R D E R
             THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.20605 OF 2008
                   -------------------------------------------
               Dated this the 3rd day of August, 2009


                               JUDGMENT

The petitioners seek a direction to the first respondent to

release the amounts which are due under different contracts

carried out by them. Respondents have filed a counter affidavit.

They admit certain amounts. Therefore, without prejudice to any

allegations of the respondents regarding completion of the works

or the failure to complete any work and without prejudice to

contentions of the petitioners regarding the total outstandings

due to them, this writ petition is ordered directing that all

admitted amounts shall be released within a period of 45 days

from the date of receipt of a copy of this judgment. It is clarified

that all issues on merits are left open.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.3/8.