High Court Kerala High Court

The Executive Engineer vs K.R.Anilkumar on 4 February, 2008

Kerala High Court
The Executive Engineer vs K.R.Anilkumar on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 327 of 2008()


1. THE EXECUTIVE ENGINEER
                      ...  Petitioner
2. THE DIRECTOR OF VIGILANCE AND ANTI-
3. STATE OF KERALA, REPRESENTED BY THE

                        Vs



1. K.R.ANILKUMAR, GOVT.CONTRACTOR
                       ...       Respondent

2. M.SAJU, GOVT.CONTRACTOR

3. K.T.GEORGE, GOVT.CONTRACTOR,

4. V.L.VARGHESE, GOVT.CONTRACTOR

5. P.O.POULOSE, GOVT.CONTRACTOR

6. K.D.JOSE, GOVT. CONTRACTOR

7. M.V.PAULOSE, GOVT.CONTRACTOR

8. V.L.VARGHESE, GOVT.CONTRACTOR

9. T.K.JOY, GOVT. CONTRACTOR

10. K.P.JOSEPH, GOVT.CONTRACTOR

11. M.V.KURIAKKU, GOVT.CONTRACTOR

                For Petitioner  :SRI.N.MANOJKUMAR(SPL.GOVT.PLEADER)FINANC

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/02/2008

 O R D E R



                            H.L.DATTU, C.J.   &   K.M.JOSEPH, J.

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

                                       W.A.No.327 of 2008

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

                          Dated, this the 4th  day of February,  2008


                                             JUDGMENT

H.L.Dattu, C.J.

The petitioners are Government Contractors. Aggrieved by

the non-payment of balance amount sanctioned in Exts.P1 and P1(a) letter

of credit for the reason that a Vigilance Enquiry is pending, they approached

this Court with a prayer to direct the first respondent to release the amount

due after accepting necessary bank guarantee.

(2). The learned Single Judge, after notice to the respondents

and after following the directions issued in identical cases in W.A.No.701/07,

has directed the respondents to release the amunt due to the petitoiners on

the petitioners furnishing sufficient bank guarantee.

(3). The learned Judge has followed the Ruling of the Division

Bench of this Court. It is expected of the learned Judge to follow what is laid

down by the Division Bench of this Court in order to maintain uniformity and

also the dignity of this institution. The learned Judge has followed what has

been said by the Division Bench. We cannot say that the learned Judge was

not justified in following the directions issued in more or less similar cases by

the Division Bench. Therefore, we do not find any error committed by the

learned Judge in passing the impugned order which would call for our

interference. Accordingly, the appeal requires to be rejected and it is

W.A.No.327/2008 -2-

rejected.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.M.JOSEPH)

JUDGE

MS