IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 521 of 2009(K)
1. R.SUGATHAN, PUBLIC WORKS CONTRACTOR,
... Petitioner
Vs
1. THE EXECUTIVE ENGINEER, PUBLIC WORKS
... Respondent
2. SECRETARY TO GOVERNMENT, PUBLIC WORKS
For Petitioner :SRI.S.A.RAZZAK
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/01/2009
O R D E R
ANTONY DOMINIC, J.
---------------------------
W.P.(C) No. 521 of 2009
------------------------------------
Dated this the 6th day of January, 2009
JUDGMENT
Complaint of the petitioner is regarding the alleged deduction/
recovery towards Contractor’s Profit and Overhead Charges on cost of
Bitumen supplied by the department for the amounts due to him in relation
to the nine agreements i.e he had entertained into with the first respondent
for executing works on contract basis. Complaining of the recovery
effected, he has filed Exhibit P3 representation before the first respondent
and in this writ petition, it is alleged that not only that the request has not
been considered but even representation has not been answered.
Taking into account the aforesaid grievance of the writ petitioner, it
is directed that the first respondent shall consider Exhibit P3, if the same is
pending as expeditiously as possible at any rate within six weeks from the
date of production of copy of this judgment along with a copy of his writ
petition.
The Petitioner shall produce a copy of this judgment before the first
respondent for compliance.
ANTONY DOMINIC, JUDGE
scm