High Court Kerala High Court

M.K.Peethambaran vs Union Of India on 29 October, 2007

Kerala High Court
M.K.Peethambaran vs Union Of India on 29 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18957 of 2006(F)


1. M.K.PEETHAMBARAN, MANDAPATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. THE ASSISTANT ENGINEER,

3. MON JOB, CONTRACTOR KALLUKULAM HOUSE,

4. EAPEN MARTIN, THEKKEKANDATHIL HOUSE,

                For Petitioner  :SRI.JOSE DAVIS

                For Respondent  :SRI.P.PARAMESWARAN NAIR, CGC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/10/2007

 O R D E R
                 ANTONY DOMINIC, J.

              = = = = = = = = = = = = = =
              W.P.(C) No. 18957 OF 2006 F
              = = = = = = = = = = = = = =

           Dated this the 29th October, 2007


                    J U D G M E N T

The grievance of the petitioner is to direct the

1st respondent to take immediate steps for the

completion of work relating to the Melukavu-Kalluvettom

village road as expeditiously as possible. In the

statement filed on behalf of the 1st respondent, the

stand taken is that it is the responsibility of the

State Government to complete the road work.

2. Learned Govt. Pleader, on instruction, submits

that it was because of the pendency of W.P.(C) No.

34819/03 which stood in the way of the Government in

completing the work. It is obvious from Ext. R4(a)

judgment rendered by this Court that the aforesaid writ

petition has been disposed of on 16-11-2005. In view

of this, the pendency of that case could no longer be

an excuse for further delay.

3. Therefore, I dispose of this writ petition

directing that the respondents shall take expeditious

WPC No.18957/2006

– 2 –

action for the completion of the remaining work of the

road mentioned above. It is clarified that while doing

so, the respondents shall also ensure compliance with

the direction issued by this Court in Ext. R4(a)

judgment in W.P.(C) No. 34819/03.

ANTONY DOMINIC
JUDGE
jan/-