High Court Kerala High Court

V.Ummer Haji vs Secretary on 14 September, 2010

Kerala High Court
V.Ummer Haji vs Secretary on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28304 of 2010(K)


1. V.UMMER HAJI, S/O.ASSU,
                      ...  Petitioner

                        Vs



1. SECRETARY, BLOCK PANCHAYATH
                       ...       Respondent

2. DISTRICT COLLECTOR,

                For Petitioner  :SRI.K.V.PAVITHRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 28304 OF 2010 (K)
                  =====================

          Dated this the 14th day of September, 2010

                          J U D G M E N T

Petitioner submits that after execution of the works

entrusted to him as per Ext.P1, he submitted Ext.P4 final bill. It is

stated that, out of the bill amount, an amount of Rs.10,49,533/-

has been reduced by the 1st respondent without any justification.

It is stated that aggrieved by the above, he has filed Exts.P5 and

P5(a) and even those representations are remaining unattended.

it is in these circumstances the writ petition is filed.

2. As at present, it appears that the 1st respondent has

not dealt with the grievance of the petitioner raised in the

representations made by him. Therefore, at this stage, all that is

necessary is to direct the 1st respondent to deal with the

representations made by the petitioner.

3. Therefore, the writ petition is disposed of directing the

1st respondent to consider Exts.P5 and P5(a) with notice to the

petitioner and pass appropriate orders in the matter dealing with

the contentions raised. This shall be done, at any rate within 4

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

WPC No. 28304/10
:2 :

of this writ petition.

Petitioner shall produce a copy of this judgment along with a

copy of this writ petition before the 1st respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp