IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1006 of 2010(A)
1. THARAYIL SIDHEEQUE,
... Petitioner
Vs
1. KERALA WATER AUTHORITY,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.V.C.MADHAVANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/01/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 1006 of 2010-A
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of January, 2010.
JUDGMENT
The petitioner is aggrieved by Exts.P2 and P3 communications
demanding arrears of water charges.
2. Learned Standing Counsel for the respondents submitted that an
Adalath is being conducted on 21.1.2010 at Palakkad and the present
complaint also will be taken into consideration in the Adalath, on the
petitioner filing a representation before the second respondent.
Therefore, the writ petition is disposed of permitting the petitioner to
approach the respondents by filing appropriate representation before
21.1.2010, to be placed before the Adalath. In the meanwhile, Exts.P2 and
P3 shall not be enforced. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/