High Court Kerala High Court

The Calicut Construction Labour … vs The Assistant Registrar Of … on 26 June, 2007

Kerala High Court
The Calicut Construction Labour … vs The Assistant Registrar Of … on 26 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19504 of 2007(V)


1. THE CALICUT CONSTRUCTION LABOUR CONTRACT
                      ...  Petitioner

                        Vs



1. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/06/2007

 O R D E R
                             S.SIRI JAGAN, J

                           ----------------------------

                        W.P.(C).No. 19504/2007

                           -----------------------------

                    Dated this  26th day of June, 2007


                               JUDGMENT

Heard the learned counsel for the petitioner as

also the Government Pleader.

2. The petitioner is a Labour Contract of Co-

operative Society. As per the Ext.P1 Government Order,

they are entitled to preference in the matter of award of

contract works. However, for that purpose they have to

furnish a certificate issued by the first respondent

regarding the ‘work-in-hand’ of the petitioner, Society.

Now notifications inviting tenders have been issued.

However, since the first respondent is not issuing ‘work-in-

hand’ certificate the petitioner is prejudiced in the matter

of submission of tenders.

3. In the above circumstances the petitioner seeks

the following reliefs:-

(i). Issue a writ of mandamus or any other writ

order direction to the first respondent to issue the

‘work-in-hand’ certificate as requested in Ext.P11 to

W.P.(C).19504/2007

2

the petitioner forthwith for participating in the

Ext.P9 and P10 tender proceedings.

(ii). To declare that the first respondent is

duty bound to issued the ‘work-in-hand’ certificate

on getting the application from a co-operative

society, as contemplated in Ext.P1 Government

order without delay.

(iii). To direct the second respondent to

conduct an enquiry against the first respondent for

the delay in issuing the ‘work-in-hand’ certificate to

the petitioner co-operative society which resulted in

make the society unable to participate the tender

proceedings.

4. After hearing both sides, I dispose of this writ

petition with the following directions:-

The first respondent is directed to consider Ext.P11

application of the petitioner for issue of ‘work-in-hand’

certificate as expeditiously as possible at any rate within

two weeks from the date of receipt of a copy of this

judgment. In the meanwhile, the respondents 3 and 4

shall allow the petitioner to participate in the tender

W.P.(C).19504/2007

3

notified as per Exts.P9 and P10 without insisting on

production of work-in-hand certificate. However, if the

tenders are awarded to the petitioner, the petitioner

need to be allowed to sign the agreement only after the

production of the ‘work-in-hand’ certificate.

The W.P.(C) is disposed of as above.

S.SIRI JAGAN

JUDGE

mrcs