Kerala High Court
Shibu George vs State Of Kerala on 5 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 3741 of 1996(U)
1. SHIBU GEORGE
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.P.ABRAHAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :05/03/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
O.P.No.3741 OF 1996
...........................................................
DATED THIS THE 5TH MARCH, 2007
J U D G M E N T
I find myself unable to grant relief to the petitioner in view of the
subsequent judgment of the Supreme Court in State of Kerala v.
Builders Association of India (1997 (1) KLT 88). The Original
Petition will stand dismissed. It is however made clear that the
contractor will have the right for exercising option and the assessment
shall be made in terms of the option submitted by the contractor.
(PIUS C. KURIAKOSE, JUDGE)
tgl
PIUS C.KURIAKOSE, J.
…………………………………………………..
O.P.NO.3741 OF 1996-U
JUDGMENT
5TH MARCH, 2007
…………………………………………………..