High Court Kerala High Court

Madhu Kadavan vs Krerala Water Authority on 19 May, 2010

Kerala High Court
Madhu Kadavan vs Krerala Water Authority on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14596 of 2010(Y)


1. MADHU KADAVAN,S/O.IMMANUEL KADAVAN,AGED
                      ...  Petitioner

                        Vs



1. KRERALA WATER AUTHORITY,TRIVANDRUM-
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

3. THE METER INSPECTOR FOR PALARIVATTOM,

                For Petitioner  :SRI.JACOB PULIKKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/05/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 14596 of 2010
              - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 19th day of May, 2010

                        J U D G M E N T

Petitioner complains that in the place of normal water

bills ranging from Rs.37/- to Rs.67/- bimonthly, the

petitioner has now been successively issued with bills for

exorbitant amounts of Rs.3,830/-, Rs.21,324/- & Rs.31,318/-.

According to the petitioner for a small house which houses

only less than 5 people such exorbitant water bills is totally

unjustified which is clearly because of either fault in the

meter or some other mistakes committed by the water

authority. Petitioner therefore wants quashing of the

impugned bills.

2. Learned standing counsel for the Kerala Water

Authority points out that the petitioner has already invoked

the appellate jurisdiction of the Assistant Executive

Engineer by filing Ext.P9 appeal and the Executive Engineer

who is competent to deal with the same can be directed to

W.P.(C)No. 14596 of 2010
-2-

dispose of the same expeditiously. After having heard both

sides, I dispose of this writ petition with a direction to the

concerned Engineer of the Water Authority to consider and

pass orders on Ext.P9 expeditiously. Till orders are so

passed, further coercive proceedings against the petitioner

like recovery or disconnection of water supply shall be kept

in abeyance on condition that the petitioner pays an amount

of Rs.2,500/- within two weeks. In the meanwhile, the

concerned Engineer shall also examine the water

connection of the petitioner to ascertain the cause of

exorbitant increase in water bills and take appropriate steps

to remedy the same.

S. SIRI JAGAN
JUDGE

shg/