IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31723 of 2006(B)
1. P.M.MUNEER, P.W.D.CONTRACTOR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE PRINCIPAL SECRETARY TO GOVERNMENT,
3. THE CHIEF ENGINEER,
4. THE SUPERINTENDING ENGINEER,
For Petitioner :SRI.P.PARAMESWARAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/07/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)NO. 31723 OF 2006
--------------------------------------
DATED THIS THE 17th DAY OF JULY, 2007
JUDGMENT
The petitioner was awarded certain works pursuant to tenders
invited for the purpose. Subsequently, the cost of petroleum
products, materials of construction, labour charges etc. increased.
Therefore, the petitioner wanted price escalation. Seeking the same,
the petitioner has filed Ext.P7 representation before the Government.
For the present, the petitioner would be satisfied with a direction to the
2nd respondent to consider and pass appropriate orders on Ext.P7
expeditiously.
2. I have heard the learned Government pleader also. In the
facts and circumstances of the case, I direct the 2nd respondent to
consider and pass appropriate orders on Ext.P7 after affording an
opportunity of being heard to the petitioner as expeditiously as
possible, 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.
S. SIRI JAGAN, JUDGE
Acd