High Court Kerala High Court

T.S.Sudeep vs Chittar Grama Panchayath … on 1 January, 2009

Kerala High Court
T.S.Sudeep vs Chittar Grama Panchayath … on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21538 of 2008(L)


1. T.S.SUDEEP, SATHEESH BHAVAN, KUMPLAPOIKA
                      ...  Petitioner

                        Vs



1. CHITTAR GRAMA PANCHAYATH REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.ARUN.B.VARGHESE

                For Respondent  :SRI.MVS.NAMBOOTHIRY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/01/2009

 O R D E R
                               S.SIRI JAGAN, J
                      - - - - - - - - - - - - - - - - - - - - - - -
                         W.P(C)No. 21538 of 2008
                      - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 1st day of January, 2009

                                J U D G M E N T

The petitioner undertook certain works on behalf of the 1st

respondent Panchayat. The petitioner’s grievance in this writ petition is

that although the petitioner has completed the work satisfactorily, the

bill amounts due to the petitioner for the work has not been disbursed to

him yet, although, the work was completed as early as in 2006. On

16.12.2008, I passed the following order:

“Learned standing counsel for the 1st respondent Panchayat
submits that a meeting of the Panchayat committee is being
convened to take a decision in view of the order of this Court dated
9.12.2008. Post on 1.1.2009, on which date the 1st respondent shall
inform this Court as to within what time the amounts due to the
petitioner can be paid.”

Today the learned counsel for the 1st respondent Panchayat

submits that the amounts due to the petitioner would be paid within

three months. This is recorded and the writ petition is disposed of with

a direction to the 1st respondent to see that the amounts due to the

petitioner is paid within three months from today.

S.SIRI JAGAN, JUDGE

rhs