IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34764 of 2007(L)
1. M.BEERAN,S/O.SAIDALI,
... Petitioner
Vs
1. THE CITY POLICE COMMISSIONER
... Respondent
2. SUB INSPECTOR OF POLICE
3. DIRECTOR GENERAL OF POLICE
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 34764 of 2007
-------------------------------------
Dated: February 4, 2008
JUDGMENT
The prayer sought for in this writ petition is to direct the
respondents to pay the amount covered by Ext.P1 bill. The
petitioner submits that at the instance of respondents 1 and 2, he
has completed certain works in connection with the installation of
computer. It is his contention that thereafter he submitted Ext.P1
bill claiming an amount of Rs.25132/- and that the same has not
been paid till date. It is in this background that the writ petition has
been filed.
2. On instructions the learned Government Pleader submits
that respondents 1 and 2 could have got executed work only to the
value of Rs.10,000/- without a tender process. It is stated that
Ext.P1 was forwarded for orders of the 3rd respondent and when this
defect was noticed, the 3rd respondent declined to pass the bill. It
is stated that when the bill was returned, the 1st respondent’s office
has forwarded the same for measurement and report to the PWD
WP(C) 34764/07
Page numbers
authorities. It is submitted that on receipt of measurement and
report from the PWD authorities, the matter will again be considered
by the 3rd respondent and appropriate orders will thereafter be
passed.
3. If, in terms of the procedure followed by the respondents,
works upto Rs.10,000/- only can be effected without a tender, the
direction of the respondents to get the work measured by the PWD
authorities cannot be faulted. Therefore, all that the petitioner can
now ask is for expediting the process at the hands of the PWD
authorities with whom the matter is now pending. Since the PWD
authorities are not made parties to this writ petition, I am not in a
position to issue a direction in this behalf to those authorities.
However, I direct that on receipt of the measurement and report
from the PWD authorities, the respondents herein shall take
expeditious action for payment of the bill amount to the petitioner.
With this direction the writ petition is disposed of.
ANTONY DOMINIC, JUDGE
mt/-