IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28542 of 2010(P)
1. V.PAULOSE,
... Petitioner
Vs
1. THE DIRECTOR OF SURVEY,
... Respondent
2. THE ASSISTANT DIRECTOR,
For Petitioner :SRI.P.V.ELIAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 28542 OF 2010 (p)
=====================
Dated this the 15th day of September, 2010
J U D G M E N T
Petitioner submits that although in terms of Ext.P3, he has
supplied the survey stones and thus performed the contract, the
security deposit made by the petitioner has not been released so
far. Petitioner submits that even Ext.P5 representation made has
not been attended to by the 1st respondent. It is in these
circumstances the writ petition is filed.
2. As at present, since no decision has been taken on
Ext.P5 claim made by the petitioner before the 1st respondent, I
direct the 1st respondent to take a decision on the said
representation. This the 1st respondent shall do 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