Kerala High Court
Hafsa Abdul Hameed vs Kerala Water Authority on 19 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4279 of 2006(H)
1. HAFSA ABDUL HAMEED,
... Petitioner
Vs
1. KERALA WATER AUTHORITY,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.P.A.NOOR MUHAMMED
For Respondent :SRI.BABU VARGHESE, SC, KWA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P(C).No. 4279 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of September, 2008
JUDGMENT
The petitioner approached this Court aggrieved by Ext.P1 and
steps taken for disconnection of water supply. It is seen that the
petitioner has filed Ext.P2 complaint before the 2nd respondent.
There will be a direction to the 2nd respondent to consider Ext.P2 with
notice to the petitioner and pass appropriate orders in accordance
with law within a period of two months from the date of receipt of a
copy of this judgment. The interim orders passed by this Court will
continue till such time.
(KURIAN JOSEPH, JUDGE)
ttb