High Court Kerala High Court

M.M.Mathew vs State Of Kerala on 6 April, 2009

Kerala High Court
M.M.Mathew vs State Of Kerala on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 859 of 2009()


1. M.M.MATHEW, S/O.MANI, MADAMKUNNEL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SMT.C.G.PREETHA

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :06/04/2009

 O R D E R
       S.R. Bannurmath, C.J. &              Kurian Joseph, J.
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.A.No. 859 OF 2009
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this, the 6th day of April, 2009

                             JUDGMENT

S.R.Bannurmath, C.J.

Petitioner has sought for mandamus to respondents to

pay the amount due to the petitioner on account of the

contract work carried out by him. The learned Single Judge

dismissed the writ petition solely on the ground that the

petitioner/appellant has an efficacious alternate remedy by

approaching Civil Court and since 2nd respondent is an

autonomous body, the Government cannot be issued the

directions as prayed for.

2. We are informed at the Bar that 2nd respondent has

become defunct and since it is a Government company, it

would be just and appropriate to direct the Government to

consider the representation, Ext.P4, given by the appellant

expeditiously and take appropriate action thereon, in

accordance with law, within three months from the date of

WA No. 859/2009
-:2:-

production of a copy of this judgment along with a copy of the

writ petition.

The Writ Appeal is disposed of as above.

S.R. Bannurmath,
Chief Justice.

Kurian Joseph,
Judge.

ttb