IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23667 of 2008(P)
1. P.M.KURIAKOSE, PALLIKKARA HOUSE,
... Petitioner
Vs
1. SUPERINTENDING ENGINEER, SEERVANI
... Respondent
2. THE EXECUTIVE ENGINEER,
3. ASSISTANT EXECUTIVE ENGINEER,
4. ASSISTANT ENGINEER NO.3/1, SEERVANI
5. ALEXANDER JOHN, GOVT.CONTRACTOR,
For Petitioner :SRI.GEORGEKUTTY MATHEW
For Respondent :SRI.K.BABU THOMAS
The Hon'ble MR. Justice V.GIRI
Dated :18/11/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.23667 of 2008
--------------------------
Dated this the 18th November, 2008
J U D G M E N T
Petitioner was a Sub Contractor with 5th respondent,
the latter having been given a contract for the work of
certain drilling works at Siruvani dam. It seems that the
contract given to the 5th respondent was terminated by
the Department. But drilling machine deployed by the
petitioner is still at site. He has not been permitted to
remove the drilling machine and accessories from the
compound of the Siruvani dam.
2. Learned counsel for the 5th respondent submits
that he has no objection to the petitioner removing the
drilling machine and accessories.
3. Learned Government Pleader, on instructions,
submits that petitioner is at liberty to remove such
machines and accessories, after notice to the concerned
Asst. Executive Engineer, the 3rd respondent.
W.P ( C) No.23667 of 2008
2
4. In the result, the writ petition is disposed of
directing the 3rd respondent to grant permission to the
petitioner to remove the equipments which were deployed
by him as a Sub Contractor from the premises of the
Siruvani dam. The details of the equipments sought to be
removed by the petitioner shall be communicated to the
petitioner by means of a representation. Thereupon,
equipments belonging to the petitioner shall be permitted
to be removed, without delay.
The writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No.23667 of 2008
3
W.P ( C) No.23667 of 2008
4