IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16033 of 2006(H)
1. SRIHARI.T.S. S/O.SRINIVASAN,
... Petitioner
Vs
1. THE ASSISTANT EXECUTIVE ENGINEER,
... Respondent
2. THE EXECUTIVE ENGINEER,(CIVIL MAINTENANC
3. THE DEPUTY CHIEF ENGINEER, CIVIL CIRCLE,
4. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.R.ANILKUMAR
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice V.GIRI
Dated :25/09/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.16033 of 2006
--------------------------
Dated this the 25th September, 2008
J U D G M E N T
Petitioner seeks a direction to the respondents to
disburse the contract amount due to him in relation to a
contract which he had executed with the Electricity Board
involving construction of the approach road to Anathodu
Dam. Electricity Board has filed a counter affidavit
contending that there is a higher amount due from the
petitioner for the the loss sustained by the Board for re-
arranging another work which was originally entrusted to
the petitioner but which was subsequently cancelled at his
own risk and cost. What is involved is a claim and counter
claim by the parties to a contract. In these circumstances,
remedy of the petitioner is before the Civil Court.
Reserving the right of the petitioner to approach the Civil
Court, the writ petition is closed.
(V.GIRI,JUDGE)
ma
2
3
(V.GIRI,JUDG
4
E)
ma
5