High Court Kerala High Court

T. Nazarudeen vs State Of Kerala on 25 January, 2008

Kerala High Court
T. Nazarudeen vs State Of Kerala on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31969 of 2007(E)


1. T. NAZARUDEEN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, ALAPPUZHA.

3. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/01/2008

 O R D E R
                       ANTONY DOMINIC, J.
             ------------------------------------
                      W.P.(C) 31969 of 2007
             -------------------------------------
                     Dated: January 25, 2008

                            JUDGMENT

The prayer sought for in this writ petition is to direct the

respondents to disburse an amount of Rs.2,74,545/- pending

payment to the petitioner as per Ext.P2. The petitioner is also

claiming interest on the said amount. He submits that, on the

instructions of respondents 2 and 3, he had executed the work of

rectification and improvements of panchayat roads under the

Arattupuzha grama panchayat, which were destroyed following the

Tsunami that occurred in December 2005.

2. As is evident from Ext.P2, even according to the 3rd

respondent, an amount of Rs.2,74,545/- is pending payment.

Ext.P2 is dated 4.7.2007. The respondents have no dispute about

the work that has been done by the petitioner, nor do they have any

dispute about the amount that is to be paid. The only submission

that is now made by the learned Government Pleader is that

because of the shortage of the alloted funds, they could not make

WP(C) 31969/2007
Page numbers

payment that is due to the petitioner.

3. After making the petitioner execute the work and as there

is no dispute even about the amount that is payable to the

petitioner, it is too uncharitable for the respondents now to

contend that shortage of funds is the reason for the non-payment.

At this stage I do not think that there is any justification for holding

up the admitted payment of the admitted amount that is due to the

petitioner.

In view of this I dispose of this writ petition directing that

respondents 2 and 3 shall ensure that the amount admitted in

Ext.P2 is paid to the petitioner as expeditiously as possible, at any

rate, within two months from the date of production of a copy of

this judgment.

ANTONY DOMINIC, JUDGE

mt/-