High Court Kerala High Court

R.J.Shah And Co.Ltd vs Kerala State Electricity Board on 31 January, 2011

Kerala High Court
R.J.Shah And Co.Ltd vs Kerala State Electricity Board on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2590 of 2011(W)


1. R.J.SHAH AND CO.LTD,NEAR WADALA
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,REP;BY
                       ...       Respondent

2. THE CHIEF ENGINEER,KERALA STATE

                For Petitioner  :SRI.ANIL D. NAIR

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/01/2011

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                 W.P.(C) No. 2590 of 2011 W
            ```````````````````````````````````````````````````````
          Dated this the 31st day of January, 2011

                           J U D G M E N T

Petitioner was a contractor, who was engaged by

the respondent Board at its Kakkad Hydro Electric Project.

There were several disputes between the parties, which led to

the appointment of a One Man Commission. The report

submitted by the Commission was challenged before this

Court in various writ petitions and O.P.No.31361/1999 was

the case filed by the petitioner. That Original Petition, along

with connected cases, was disposed of by Ext.P1 judgment,

directing the Board to reconsider the matters mentioned in the

concluding portion of the judgment.

2. Against the aforesaid judgment, the Board filed

W.A.No.1688/2004. Along with connected appeals, the Writ

Appeal was disposed of by Ext.P3 judgment, directing the

Board to implement the directions in Ext.P1 judgment. It is

stated that the petitioner also had filed W.A.No.1009/2004,

W.P.(C) No.2590/2011
: 2 :

which was also disposed of by Ext.P4 judgment. According to

the petitioner, despite the directions in the aforesaid

judgments, without complying with the same, the Board has

now issued Ext.P6 notice, informing that the equipments

mortgaged by the petitioner will be sold for realising the dues

claimed by the Board. It is challenging Ext.P6 notice, the writ

petition is filed.

3. As already seen, the main complaint of the

petitioner is that the directions of this Court, as contained in

the judgments mentioned above, are not complied with and,

therefore, it is argued that the steps now initiated by the Board

as per Ext.P6 are premature.

4. Standing Counsel for the respondent Board was

heard. He submits that this Court has already directed the

Board to comply with the directions in the judgment, as per

the judgment in W.P.(C) No.34557/2010. It is stated that

accordingly, the Board has decided to issue notice to the

contractors and decide the issue as directed by this Court.

W.P.(C) No.2590/2011
: 3 :

5. Admittedly, the Board has not complied with the

directions in Exts.P1 and P3 judgments. If that be so, the

proceedings now initiated by Ext.P6 are premature. It is on

that basis, W.P(C) No.34557/2010 was also disposed of.

6. Therefore, this writ petition is also disposed of,

directing that the Board will comply with the directions of this

Court as contained in Exts.P1 and P3 by issuing notice to the

petitioner and hearing their representative. This shall be done

as expeditiously as possible and at any rate, within three

months from the date of production of a copy of this judgment.

Until the above process is completed, further proceedings

pursuant to Ext.P6 will be kept in abeyance.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge