High Court Kerala High Court

Sebastian N.J. vs The Assistant Executive Engineer on 6 April, 2009

Kerala High Court
Sebastian N.J. vs The Assistant Executive Engineer on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9783 of 2009(P)


1. SEBASTIAN N.J.,NELLIYANI HOUSE,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.BABY THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/04/2009

 O R D E R
                       ANTONY DOMINIC, J.
                   -------------------------
                     W.P.(C.) No.9783 of 2009
              ---------------------------------
               Dated, this the 6th day of April, 2009

                          J U D G M E N T

The case of the petitioner is that he is a resident of Nelliyani

area in Ward No.21of Palai Municipality, and a beneficiary of

Nelliyani-Pendanam Vayal road. It is stated that the residents of the

area were being provided water by the Kerala Water Authority. In

2006, following the repair works of the aforesaid road undertaken by

the 2nd respondent, the pipe lines were damaged and despite the fact

that the road work has been completed, damages has not been

rectified and water supply has not been restored. It is with this

grievance, the writ petition has been filed praying to direct the

respondents to restore water supply.

2. The learned counsel appearing for the 1st respondent, on

instructions, submits that on account of the work undertaken by the

2nd respondent, pipes laid covering an area of 1.5 Kms. laid through

the road were damaged. According to him, though the amount for

rectification should have been remitted by the PWD or its contractor,

despite demands being made, they have not so far remitted the

WP(C) No.9783/2009
-2-

amount. It is stated that this is the reason for delay in rectifying the

damages and restoring water supply.

3. However, inviting my attention to Ext.P4, the learned

counsel for the petitioner submits that, even according to the 1st

respondent, a portion of the damaged pipes were replaced by the

Water Authority and water supply in that area has been restored. A

reading of Ext.P4 shows that the learned counsel is right in his

submission. If that be the admitted factual position, there cannot

be a different yardstick in so far as the area, where the petitioner is

residing, is concerned. If according to the 1st respondent, the cost

of rectification is to be remitted by the 2nd respondent, though it is

open to the 1st respondent to realise the same, the delay in the

remittance cannot be a reason for delaying rectification of the

damaged pipes and restoration of the water supply. The 1st

respondent should certainly adopt a common yardstick and if so,

they are bound to restore the water supply without delay.

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

1st respondent to rectify the damaged pipes and restore water

supply in the Nelliyani area, Ward No.21 of Palai Municipality.

However, it is clarified that if the 1st respondent is entitled to have

WP(C) No.9783/2009
-3-

the cost for rectifying the damaged pipes realised from the 2nd

respondent, it is always open to the 1st respondent to do so.

5. The work shall be done as expeditiously as possible, at

any rate, within six weeks of production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg