IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7420 of 2008(G)
1. SURESH R.C,AGED 33 YEARS
... Petitioner
Vs
1. THE SUPERINTENDENT ENGINEER
... Respondent
2. THE ASSISTANT ENGINEER
3. EXECUTIVE ENGINEER
4. STATE OF KERALA
For Petitioner :SRI.T.K.VIPINDAS
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/05/2009
O R D E R
S. SIRI JAGAN, J.
-------------------------------------------------
W.P.(C)No. 7420 OF 2008
-------------------------------------------------
Dated this the 29th day of May, 2009
JUDGMENT
The petitioner is a PWD Electrical Contractor who has
undertaken certain works on behalf of the respondents detailed in
Ext.P1. He claims to have satisfactorily completed the works on
various dates in 2006 as detailed in paragraph 3 of the writ petition.
His grievance in this writ petition is that the balance bill amounts due
to the petitioner in respect of the works executed by him has not
been paid yet. The petitioner therefore seeks the following reliefs:
“i. Issue a writ in the nature of mandamus directing respondent 1
to 4 to take immediate measure to pass the bills submitted by thepetitioner in respect of the work contained in Ext.P1.
ii. Issue a writ in the nature of mandamus directing the 1st
respondent to initiate action against the erring officials who had
been instrumental in delay in clearing of the bills in spite of clear
record.”
2. The only objection raised by the learned Government
Pleader against the claim of the petitioner is that the petitioner has
WPC :7420/08
-:2:-
not signed the measurement book. According to the petitioner, he
has not signed the measurement book since the measurement was
taken only in 2008 although the work was completed in 2006 and if
he signs that measurement book, there is every possibility of the
respondents taking the stand that the work was completed only in
2008. However, he frankly admits that he has no objection in the
measurements recorded in the measurement book.
3. I am of opinion that it cannot be said that the apprehension
of the petitioner is totally unfounded. In so far as in paragraph No.3
the petitioner has specifically stated that the completion reports
relating to the works were submitted in 2006 itself and in the counter
affidavit filed by respondents 1 and 3 there is no denial of the said
averment, I do not think that the respondents can now take a
contention that the work was not completed in 2006. In the above
circumstances, the writ petition is disposed of with the following
directions:
The petitioner shall present himself before the 3rd respondent,
who shall get the measurement book signed by the petitioner.
Simply because the petitioner has signed the measurement book, no
WPC :7420/08
-:3:-
inference would be drawn that he has completed the work only on the
date of taking the measurement. On the petitioner signing the
measurement book, bill amounts due to him shall be disbursed within
two months therefrom.
S. SIRI JAGAN, JUDGE
ttb