IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7291 of 2009(F)
1. ARUCHAMY, S/O.KUMARASWAMY GOUNDER,
... Petitioner
2. CHAMIAPPA GOUDER,
3. KUMARASWAMY, S/O.APPACHY GOUNDER,
4. KARUPPASWAMY, S/O.ANGAPPA GOUNDER,
5. ARUMUGHAM.A., PRESIDENT,
6. A.RATHINAVELU, PRESIDENT, RBC EXTENDED
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE PRINCIPAL SECRETARY TO GOVERNMENT,
3. THE CHIEF ENGINEER, IRRIGATION AND
4. THE CHIEF ENGINEER, PROJECT-I,
5. THE EXECUTIVE ENGINEER,
6. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/03/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.7291 of 2009
---------------------------------
Dated, this the 6th day of March, 2009
J U D G M E N T
In this writ petition, the relief sought for is a direction to the
respondents to supply adequate water through the Moolathara Right
Bank Canal, which is a part of Kuriarkutty-Karappara Irrigation
Project. It is seen that the petitioners have already moved in this
behalf by filing Ext.P6 representation to the 4th respondent, and the
petitioners now seek a direction to the 4th respondent to consider
and pass orders on Ext.P6.
2. If as stated as above, Ext.P6 representation has been
received by the 4th respondent and is pending, there will be a
direction to the 4th respondent to consider the same and pass orders
thereon, immediately on production of a copy of this judgment.
3. The petitioners shall produce a copy of this judgment,
along with a copy of this writ petition before the 4th respondent for
compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg