IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29691 of 2006(I)
1. MR. JULIE GEORGE, D/O. GEORGE,
... Petitioner
Vs
1. COCHIN CORPORATION, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.P.MADHU
For Respondent :SRI.K.ANAND, SC, COCHIN CORPN.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :23/02/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C) No.29691 OF 2006
...........................................................
DATED THIS THE 23rd FEBRUARY, 2007
J U D G M E N T
Ext.P10 notice issued by the Corporation directing the petitioner
who is the contractor for the conduct of the Corporation’s comfort
station at Ernakulam market to pay the defaulted monthly payments
for the months of September and October together with penal interest
is under challenge. The petitioner has a grievance that even though it
was the obligation of the Corporation to keep the comfort station
under proper repair, in spite of several representations such Exts.P4,
P8 and P9, the Corporation has not attended to the repairs at all.
2. Heard Sri.K.P.Madhu, counsel for the petitioner and
Mr.K.Anand, counsel for the Corporation.
3. It is conceded before me that during the pendency of the Writ
Petition, the amounts demanded by the Corporation under Ext.P10 was
paid by the petitioner and therefore there is no immediate threat from
the Corporation of terminating the contract. But counsel for the
petitioner submits that it was not all legal on the part of the
Corporation to have collected penal interest from the petitioner when
the Corporation was retaining excess amounts (three months’ charges)
WP(C)N0.29691 of 2006
-2-
as advance apart from the bank guarantee of Rs.1 lakh furnished by
the petitioner.
4. I do not propose to decide the issue of the petitioner’s liability
to pay penal interest. Ext.P9 appears to be a comprehensive
representation. The Corporation will consider Ext.P9 in the light of the
various grounds raised in the Writ Petition, hear the petitioner and
take a decision on Ext.P9. Decision as directed above will be taken by
the Corporation within two months of receiving copy of this judgment.
The Writ Petition is disposed of as above. No costs.
(PIUS C. KURIAKOSE, JUDGE)
tgl
WP(C)N0.29691 of 2006
-3-