IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 414 of 2011(B)
1. P.SURESH KUMAR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CHIEF ENGINEER,
3. THE EXECUTIVE ENGINEER,
4. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.AJITH KRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/01/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 414 OF 2011
=====================
Dated this the 14th day of January, 2011
J U D G M E N T
According to the petitioner, he undertook the urgent deposit
work 12th FC 09-10 R/P providing 20 mm bit CC to Vencode
Mulamukku – Sun Nagar Road km 0/00 to 2/200. It is stated that
out of the total amount due, after deductions, an amount of `
8,15,443/- is due to the petitioner. It is stated that despite having
completed the work and inspite of the representations, amount
has not been paid. Complaining of the above, petitioner has also
filed Ext.P4 before the 3rd respondent and even to that
representation, there has not been any action. It is in these
circumstances, the writ petition has been filed.
2. If as stated by the petitioner, he has completed the
work to the satisfaction of the respondents, there is no reason
why the amount due shall not be released. Be that as it may,
having regard to the pendency of Ext.P4 before the 3rd
respondent, it is directed that the 3rd respondent shall consider
the said representation and pass orders thereon. This shall be
done at any rate within 4 weeks of production of a copy of this
WPC No. 414/11
:2 :
judgment along with a copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp