High Court Kerala High Court

M.T.Abdul Nazae vs Kerala State Electricity Board on 11 November, 2008

Kerala High Court
M.T.Abdul Nazae vs Kerala State Electricity Board on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33121 of 2008(R)


1. M.T.ABDUL NAZAE, PWD CONTRACTOR,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER

3. CHIEF ENGINEER, TRANSMISSION NORTH,

                For Petitioner  :SRI.A.K.ABDUL AZEEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :11/11/2008

 O R D E R
                           V.GIRI, J.
          -------------------------
                 W.P.(C).No.33121 of 2008
          -------------------------
           Dated this the 11th day of November, 2008.


                        JUDGMENT

The issue raised in this writ petition was

dealt with by me in Ext.P3 judgment, in which it was

mentioned that it is open to the petitioner to

approach the Board with a representation/appeal

challenging the order passed by the Deputy Chief

Engineer cancelling his contract.

2. It seems to be fairly clear that though the

petitioner had approached the Board vide Ext.P4, it

was turned down. In such circumstances, I cannot find

fault in proceeding to further calling for tenders, as

evidenced by Ext.P5.

3. Nevertheless, taking note of the directions

already issued in Ext.P3, the Board shall pass orders

on Ext.P4 within a period of three weeks from the date

of receipt of a copy of this judgment. It is open to

the Board to process the tenders received, but final

award of the tender shall be made only after orders

are passed on Ext.P4.

Writ petition is disposed of above.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. To Judge