IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4665 of 2010(G)
1. VARGHESE JOSEPH @ BABU PLAKKUZHIYIL,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE PRESIDENT,
For Petitioner :SRI.N.M.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/02/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.4665 of 2010 (G)
---------------------------------
Dated, this the 15th day of February, 2010
J U D G M E N T
The petitioner submits that he was availing of supply of
drinking water from the respondent Panchayat. It is stated that
although he is not a defaulter, water supply to his house is
disconnected from 09/03/2009. According to the petitioner,
aggrieved by this, he has filed Exts.P2 & P5 to the Secretary of the
Panchayat, and that even on the representations, there has not been
any response.
2. If as stated by the petitioner he is not a defaulter, unless
there is any valid reason, supply of drinking water should not have
been disconnected.
Now that he has moved Exts.P2 & P5 before the 1st
respondent, it is directed that the 1st respondent shall consider
those representations and pass orders thereon. This shall be done
as expeditiously as possible, at any rate, within two weeks of
production of a copy of this judgment along with a copy of this writ
petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg