High Court Kerala High Court

M.V.George vs State Of Kerala on 25 March, 2010

Kerala High Court
M.V.George vs State Of Kerala on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12491 of 2007(K)


1. M.V.GEORGE, S/O M.V.VARKEY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE SUPERINTENDING ENGINEER,

3. THE SUPERINTENDING ENGINEER,

4. THE SUB TREASURY OFFICER,

5. THE SUB TREASURY OFFICER,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/03/2010

 O R D E R

THOTTATHIL B.RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

W.P.(C).No.12491 of 2007-K

= = = = = = = = = = = = = = = = = = = = = = = =

Dated this the 25th day of March, 2010.

Judgment

The matter relates to a Government contract.

There is a decree inter partis, passed in

O.S.439/1996 of the Sub Court, Ernakulam. It

appears that there is an appellate decree also.

The relief sought for by the petitioner is for

payment of interest on security deposit.

Without expressing anything on merits, this writ

petition is ordered directing that Ext.P2 shall

be taken up by the second respondent, considered

in accordance with law and orders issued after

affording the petitioner an opportunity of being

heard, within a period of three months from the

date of receipt of a copy of this judgment.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

Sha/2503