High Court Kerala High Court

U.P.Jacob vs Kerala State Electricity Board on 14 February, 2007

Kerala High Court
U.P.Jacob vs Kerala State Electricity Board on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17810 of 2003(T)


1. U.P.JACOB, UZHUNNUNKAL HOUSE,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

3. THE ASST.EXECUTIVE ENGINEER,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.C.C.THOMAS, SC, K.S.E.B

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/02/2007

 O R D E R
                               KURIAN JOSEPH, J.

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

                            W.P(C)No.17810  of  2003

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

                 Dated this the 14th   day of  February, 2007


                                     JUDGMENT

Petitioner is aggrieved since he is not paid the amounts due to

him in respect of the works referred to in Ext.P1, P2 and P3 and

executed by him. He submitted Ext.P4 before the second respondent.

There will be a direction to the second respondent to look into the

grievance of the petitioner with notice to the petitioner and take

appropriate action to see that the amounts due to the petitioner

including the EMD are disbursed to him within a period of two months

from the date of production of a copy of the judgment. He shall also be

paid interest at the rate of 8% from the date when the amounts became

due till the date of payment.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

W.P(C).NO.17810/2003

JUDGMENT

14th February, 2007