IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18324 of 2009(I)
1. M.K.JOHN,GOVERNMENT CONTRACTOR,
... Petitioner
Vs
1. SUPERINTENDING ENGINEER,
... Respondent
For Petitioner :SRI.P.N.MOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :01/07/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).18324/2009
--------------------
Dated this the 1st day of July, 2009
JUDGMENT
Petitioner undertook a work of Chimmini Dam
project, Guniting the upstream face of masonry Dam in
blocks 3 to 11 between levels 55.00 metres to 79.70
metres above Mean Sea level and a cement washing
the down stream face of masonry Dam. According to the
petitioner, the work was completed in the year 2006,
within the scheduled time. He then claimed certain
additional charges and a request made in this regard is
pending before the respondent, as evidenced by Ext.P3.
2. Having heard learned Government Pleader also,
writ petition is disposed of directing the respondent to
look into Ext.P3 and take a decision thereon, within
two months from the date of receipt of a copy of this
judgment.
V.GIRI,
Judge
mrcs