IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4876 of 2009(E)
1. M.T.ABDUL NAZAR, P.W.D. CONTRACTOR,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE DEPUTY CHIEF ENGINEER,
3. THE CHIEF ENGINEER,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.4876 OF 2009
------------------------
Dated this the 13th day of February, 2009.
JUDGMENT
Petitioner was awarded a contract as per Ext.P1 and
that was terminated by Ext.P2 order of the 2nd respondent.
He filed an appeal. The appeal was rejected by Ext.P7 order
again issued by the 2nd respondent. Ext.P7 order was
challenged before this court in WP(c).No.1365/09. Finding
that the authority who has terminated the contract, himself
has rejected the appeal by Ext.P7 order, this court
disposed of the writ petition by judgment dated 19th
January, 2009 quashing Ext.P7 and directing that the
matter shall be reconsidered by the first respondent. The
petitioner submits that the appeal is still pending and in the
meanwhile by Ext.P10, the work has been retendered. It is
with that grievance the writ petition is filed.
Wp(c).No.4876/09 /2/
2. On behalf of the respondents the standing counsel
points out that in pursuance to the judgment of this court
referred above the petitioner has been heard by the first
respondent on 9.2.2009 and orders are being issued.
3. Thus it is obvious that the appeal filed by the
petitioner against Ext.P2 is still not disposed of and it is in the
meanwhile the work has been retendered. Taking into account
the fact that the appeal has not been disposed of till now, the
writ petition is disposed of with the following directions.
The appeal against Ext.P2 in which the petitioner has
already been heard shall be disposed of as expeditiously as
possible by the first respondent. It is directed that until
disposal of the appeal though the respondent can proceed
with Ext.P10, the tender shall not be fialised.
Writ petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
Wp(c).No.4876/09 /2/