IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34010 of 2006(W)
1. SOJUMON MATHEW, GOVERNMENT CONTRACTOR,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. SUPERINTENDING ENGINEER,
3. EXECUTIVE ENGINEER, PWD ROADS DIVISION,
4. ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.34010 of 2006
----------------------------------------------
Dated 19th September, 2008.
J U D G M E N T
Petitioner approached this court mainly with two
grievances; one regarding distribution of Bitumin and two,
regarding disbursement of bill amounts. As far as the latter
grievance is concerned, it is submitted that the principal amount
has already been paid and the surviving grievance is only with
regard to interest. That the petitioner may pursue before the civil
court. As far as distribution of materials is concerned, petitioner
may approach the first respondent, in which case, the matter will
be duly considered by the first respondent and appropriate action
in accordance with law will be taken, within another two months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.34010 of 2006
———————————————-
J U D G M E N T
Dated 19th September, 2008.