High Court Kerala High Court

N.A.Najeeb vs The Chief Engineer on 2 February, 2011

Kerala High Court
N.A.Najeeb vs The Chief Engineer on 2 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3441 of 2011(E)


1. N.A.NAJEEB, PWD CONTRACTOR,
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER,
                       ...       Respondent

2. THE SUPERINTENDING ENGINEER,

                For Petitioner  :SRI.AJITH KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/02/2011

 O R D E R
                       ANTONY DOMINIC, J.
                         -------------------------
                     W.P (C) No.3441 of 2011
                         --------------------------
                Dated this the 2nd February, 2011

                           J U D G M E N T

According to the petitioner, he completed 40% of the

work of “Improvements to Chakrapanipuram-Ayyappankuzhy

Pangode Road from KM 0/00 to 3/300” and the remaining

work is going on. Meanwhile, on account of the facts

pointed out in Ext.P3 representation, petitioner sought

extension of time and renewal of rates. Ext.P3

representation is not considered and thereupon this writ

petition is filed.

2. Taking note of the contentions raised, it is directed

that if Ext.P3 has been received and is pending, the 2nd

respondent will consider the same and pass orders thereon.

This shall be done, as expeditiously as possible, at any rate,

within four weeks of production of a copy of this judgment.

Petitioner shall produce a copy of this judgment along

with a copy of the writ petition before the 2nd respondent,

for compliance.

Writ petition is disposed of as above.

Sd/-

                                    ANTONY DOMINIC
                                              JUDGE

ma    /True copy/                     P.A to Judge