High Court Kerala High Court

V.J.Dharmarajan vs Chalakkudy Municipality on 11 February, 2010

Kerala High Court
V.J.Dharmarajan vs Chalakkudy Municipality on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4514 of 2010(L)


1. V.J.DHARMARAJAN, S/O.KOCHAPPU,
                      ...  Petitioner

                        Vs



1. CHALAKKUDY MUNICIPALITY,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. STATE OF KERALA,

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 4514 OF 2010 (L)
                 =====================

           Dated this the 11th day of February, 2010

                          J U D G M E N T

Petitioner submits that he having undertaken works for the

1st respondent, he is entitled to be paid for the works he did. It is

stated that the amount has not been paid, and therefore, finally

he submitted Ext.P3 before the respondents and that even to that

representation, there is no response.

2. In view of the above, it is directed that if Ext.P3 has

been received and is pending, 1st respondent shall consider the

same and pass orders thereon. This shall be done, as

expeditiously as possible, at any rate within 4 weeks of

production of a copy of this judgment along with a copy of this

writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp