Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Midland Engineering And ... vs Kerala Water Authority
2023 Latest Caselaw 9300 Ker

Citation : 2023 Latest Caselaw 9300 Ker
Judgement Date : 25 August, 2023

Kerala High Court
M/S. Midland Engineering And ... vs Kerala Water Authority on 25 August, 2023
WP(C) NO. 28931 OF 2023            1



                 IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                  PRESENT
              THE HONOURABLE MR. JUSTICE P.V.KUNHIKRISHNAN
       FRIDAY, THE 25TH DAY OF AUGUST 2023 / 3RD BHADRA, 1945
                          WP(C) NO. 28931 OF 2023
PETITIONER/S:
          M/S. MIDLAND ENGINEERING AND CONSTRUCTION COMPANYAGED
          54 YEARSVARIKODAN BUILDING, VALIYAPARAMBA, DOWN
          HILL.P.O, MALAPPURAM, REPRESENTED BY ITS MANAGING
          PARTNER, PIN - 676519

               BY ADVS.
               P.SHANES METHAR
               N.KRISHNA PRASAD


RESPONDENT/S:
     1    KERALA WATER AUTHORITYREPRESENTED BY ITS MANAGING
          DIRECTOR, JALA BHAVAN, OBSERVATORY HILLS,
          VELLAYAMBALAM, THIRUVANANTHAPURAM., PIN - 695033

      2        THE SUPERINTENDING ENGINEERO/O. THE SUPERINTENDING
               ENGINEER, KERALA WATER AUTHORITY, PUBLIC HEALTH
               CIRCLE (KOZHIKODE), MALAPARAMBA.P.O, KOZHIKODE, PIN -
               673009

      3        THE EXECUTIVE ENGINEERO/O. THE EXECUTIVE ENGINEER,
               KERALA WATER AUTHORITY, PROJECT DIVISION (KOZHIKODE),
               KOZHIKODE., PIN - 673009

               BY ADV P.M.JOHNY


OTHER PRESENT:
          SRI. P.C JOHNY, SC


       THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
25.08.2023, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO. 28931 OF 2023             2




                       P.V.KUNHIKRISHNAN, J
                   ---------------------------------------
                     W.P.(C.) No. 28931 of 2023
                    --------------------------------------
               Dated this the 25th day of August, 2023


                               JUDGMENT

The above writ petition is filed with following prayers :

"(i) To issue a writ of mandamus or any other appropriate writ/order or direction and commanding the second respondent to adjust the amount covered by Ext.P4 as security deposit (in lieu of 50% treasury deposit) for the purpose of executing works agreement in tune with Ext.P2.

(ii) Issue a writ of mandamus or any other appropriate writ/order directing that petitioner is entitled to get adjusted the pending bills towards security deposit for executing agreement for new work.

And

(iii) Render such other orders as this Hon'ble Court may deem fit and proper in the facts and circumstances of the case."[SIC]

2. The petitioner is a partnership firm and is a Works

Contractor with the 1st respondent. The petitioner is aggrieved

by the action of the respondents in not issuing the orders to

adjust its pending bill amount towards the security deposit for

the new work.

3. Heard the learned counsel for the petitioner and the

learned Standing Counsel appearing for the respondents.

4. Admittedly, as per Ext.P4 Rs.1,33,00796/- is due to

the petitioner. If that is the case, the security amount can be

adjusted from that admitted amount.

Therefore, this writ petition is disposed of with the

following directions :

1) The 2nd respondent is directed to adjust the amount

covered by Ext.P4 as security (in lieu of 50% of treasury

deposit) for the purpose of executing works agreement in

tune with Ext.P2.

2) The time to execute the agreement is extended for a

period of ten days.

3) The petitioner will produce a certified copy of this

judgment along with a copy of this writ petition before the

2nd respondent for compliance.

sd/-

P.V.KUNHIKRISHNAN JUDGE SKS

APPENDIX OF WP(C) 28931/2023 PETITIONER EXHIBITS

Exhibit P1 A TRUE COPY OF THE RELEVANT PAGES OF THE E-TENDER NOTICE PERTAINING TO TENDER NO.SE/PHC/KKD/23/2023-24 PUBLISHED BY THE SECOND RESPONDENT

Exhibit P2 A TRUE COPY OF THE LETTER OF ACCEPTANCE (LOA) (E-TENDER NO.

WRD/KWA-CE(NR)/TR/9186/2022_26_1_1/1 DATED 16-06-2023 ISSUED BY THE SECOND RESPONDENT

Exhibit P3 A TRUE COPY OF THE JUDGMENT DATED 5.6.2020 IN W.P(C) NO.6538 OF 2020

Exhibit P4 A TRUE COPY OF THE CERTIFICATE ISSUED BY THE THIRD RESPONDENT DATED 23.8.2023

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter