IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5355 of 2008(K)
1. P.K.SREEDHARAN, S/O.KELAN KUMARAN,
... Petitioner
Vs
1. THE ASSISTANT EXECUTIVE ENGINEER,
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE CIRCLE INSPECTOR OF POLICE,
4. SMT.NAZEEMA, W/O.P.S.M.SEETHI,
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.LIJI.J.VADAKEDOM
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/03/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
=W.P.(C)=Nos.5355= = = = = = = =
& 7204 OF 2008
= = = = = =
Dated this the 7th March, 2008
J U D G M E N T
W.P.(C) No. 5355 of 2008 was filed at a time when the water
supply to the petitioner’s premises was disconnected. By order
dated 29.2.2008, this Court had directed the 1st respondent to
restore the water supply to the petitioner’s premises. Making this
order absolute the writ petition is closed.
2. The prayer sought for in W.P.(C) No. 7204 of 2008 is for
implementation of Ext. P7 by shifting the pipe line to the premises
of the 3rd respondent herein. This is a matter for the petitioner to
pursue before the 2nd respondent and leaving it open to the
petitioner to pursue this matter, this writ petition also is closed.
I clarify that the order in W.P.(C) No. 5355 of 2008 will not
stand in the way of the 2nd respondent considering implementation
of Ext. P7.
ANTONY DOMINIC
JUDGE
jan/-