IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32432 of 2007(J)
1. VIPINKUMAR MENON,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE GURUVAYOOR DEVASOWM MANAGING
3. ADMINISTRATOR
4. TEMPLE MANAGER
5. CHAIRMAN,
For Petitioner :SRI.SHAJI P.CHALY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No. 32432 OF 2007 J
= = = = = = = = = = = = = =
Dated this the 27th November, 2007
J U D G M E N T
The petitioner who was awarded work order for the
supply of various types of plantains and bananas during
the period 18/4/07 onwards, could not, for his own
reasons make supply to the Board. Finally, alleging
that he had committed breach of contract, his earnest
money deposit and security deposits were forfeited and
this decision of the Board was communicated to the
petitioner by Ext.P7. It is in this background that
the writ petition has been filed praying for directing
the respondents to release the security deposit offered
by way of fixed deposit and also the earnest money
deposit.
2. On the merits, I am satisfied that the issue
raised arises under a contract and the question as to
whether breach of contract has been committed, and if
so, who has committed it and what are the consequences
thereupon etc., are matters, which cannot be decided in
a writ petition.
W.P.(C)No.32432/2007
– 2 –
In view of this, without prejudice to the
contentions and the rights of the parties, this writ
petition is closed.
ANTONY DOMINIC
JUDGE
Rp/-