High Court Kerala High Court

P.M.Yeldhose vs State Of Kerala on 24 September, 2008

Kerala High Court
P.M.Yeldhose vs State Of Kerala on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5734 of 2005(G)


1. P.M.YELDHOSE,PUTHUSSERIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY  ITS
                       ...       Respondent

2. THE WILD LIFE WARDEN,

3. THE ASST. WILD LIFE WARDEN,

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No.5734 of 2005
              ----------------------------------------------
                 Dated 24th September, 2008.

                            J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

” Issue a writ of mandamus or any other
appropriate writ, direction or order of this Honourable Court
directing the respondents to make payment with interest to the
petitioner for the work he had undertaken and completed as per
Ext.P1 estimate and consequent agreements within a time limit
that may be fixed by this Honourable Court.”

Since the petitioner has sought for a writ of mandamus, it is for

him to approach the second respondent. In the event of the

petitioner approaching the second respondent within two months

from today, the matter will be duly considered by the said

authority with notice to the petitioner and appropriate orders in

accordance with law will be passed within another four months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.5734 of 2005

———————————————-

J U D G M E N T

Dated 24th September, 2008.