High Court Kerala High Court

M.K.Jose vs State Of Kerala on 17 June, 2010

Kerala High Court
M.K.Jose vs State Of Kerala on 17 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17540 of 2010(N)


1. M.K.JOSE, P.W.D.CONTRACTOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. CHIEF ENGINEER,

3. THE SUPERINTENDENT ENGINEER,

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
                  ------------------------------
                  W.P.(C) No.17540 OF 2010
                  -------------------------------
             Dated this the 17th day of JUNE, 2010


                       J U D G M E N T

The petitioner was awarded a tender. According to the

petitioner, due to administrative delay of respondents, the

execution of the agreement was delayed by sixteen months

during which time the price of articles required for completion of

the work escalated. Therefore, the petitioner requested for

revision of rates. In this regard, the petitioner has filed Exts.P6,

P7, P8 and P9 petitions before the first respondent. The

petitioner seeks a direction to the first respondent to dispose of

the same.

2. I have heard the learned Government Pleader also.

The learned Government Pleader, on instructions, submits that

although the representations have been received, the first

respondent would require at least three months’ time to pass

orders on the same.

Having heard both sides, I dispose of this writ petition with

W.P.(c)No.17540/10 2

a direction to the first respondent to consider and pass orders

on Exts.P6, P7, P8 and P9 as expeditiously as possible, at any

rate, within a period of three months from the date of receipt

of a copy of this judgment, after affording an opportunity of

being heard to the petitioner.

S. SIRI JAGAN, JUDGE

acd

W.P.(c)No.17540/10 3