IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3977 of 2011(V)
1. ROY MATHEW, CONTRACTOR, PAMPLANIYIL
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. THE SUPERINTENDING ENGINEER,
3. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/02/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 3977 of 2011 V
```````````````````````````````````````````````````````
Dated this the 8th day of February, 2011
J U D G M E N T
According to the petitioner, in connection with the
execution of the two works of maintenance of Navodaya –
Puthirithara road and Thozhoorppadam – Samoohyakshema
kendram road of Pazhayannur Block of Thrissur District, an
amount of `25 lakhs is due to the petitioner. It is stated that
despite various representations, the same has not been
disbursed. Complaining of the above, he has filed Ext.P5
representation before the second respondent. In this writ
petition, he seeks a direction or consideration of the said
representation.
2. Taking note of the above submission, I dispose of
this writ petition, directing the second respondent to consider
Ext.P5 representation and pass orders thereon. This shall be
done as expeditiously as possible and at any rate, within four
W.P.(C) No.3977/2011
: 2 :
weeks from the date of production of a copy of this judgment
along with a copy of the writ petition.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge