Kerala High Court
T.K.Rajan vs State Of Kerala on 23 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6580 of 2007(G)
1. T.K.RAJAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE SUPERINTENDING ENGINEER,
3. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/03/2007
O R D E R
S. SIRI JAGAN, J.
-----------------------------------------
W.P.(C)NOs. 6580/07, 6150/07
6779/07 & 6271 /07
---------------------------------------
DATED THIS THE 23rd DAY OF MARCH, 2007
JUDGMENT
In all these petitions, the petitioners’ prayer is for issue of tender
forms. It is submitted by both sides that pursuant to interim orders,
the tender forms have already been issued .
In the above circumstances, these writ petitions are disposed of
in terms of the interim orders.
S. SIRI JAGAN, JUDGE
Acd