IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22368 of 2008(K)
1. MAGNETIC SYSTEMS COMPANY, A REGISTERED
... Petitioner
Vs
1. THE DIRECTOR OF TRAINING DEPARTMENT OF
... Respondent
2. THE PRINCIPAL,
3. THE PRINCIPAL, GOVERNENT I.T.I,
4. THE PRINCIPAL,
5. THE PRINCIPAL,
6. THE PRINCIPAL, GOVERNMENT I.T.I,
7. THE PRINCIPAL,
8. THE PRINCIPAL, GOVERNMENT I.T.I
9. THE PRINCIPAL,
For Petitioner :SRI.DINESH R.SHENOY
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :22/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.22368 of 2008
--------------------------
Dated this the 22nd October, 2008
J U D G M E N T
Petitioner claims to be an authorized support center
of a wholly owned Government of India Enterprise.
Petitioner’s service is being rendered in relation to the
systems placed in 22 Industrial Training Institutes.
Petitioner’s grievance is that the amounts due under the
annual maintenance contract to be disbursed by the
Principal of the concerned Training Institute have not
been disbursed so far, apparently for the lack of
concurrence in that regard. Exhibit P10 is pending before
the 1st respondent.
2. I heard learned Government Pleader also.
3. Learned Government Pleader, on instructions,
submits that the 1st respondent required the originals of
certain documents. It is further submitted that certain
irregularities in the service rendered by the petitioner
was complained of in this regard by the concerned
W.P ( C) No.22368 of 2008
2
Principal. If documents which are in the custody of Princi
al are required, the 1st respondent shall summon the
documents and verify the same. Decision on Exhibit P2
shall be taken without further delay, at any rate, within
three months from the date of receipt of a copy of this
judgment.
The writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.22368 of 2008
3
W.P ( C) No.22368 of 2008
4