High Court Kerala High Court

Sir.T.I.Raju vs Kerala Water Authority on 14 February, 2007

Kerala High Court
Sir.T.I.Raju vs Kerala Water Authority on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22393 of 2006(N)


1. SIR.T.I.RAJU,AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA WATER AUTHORITY, REP. BY THE
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE SUPERITNTENDENT ENGINEER,

                For Petitioner  :SRI.P.K.JOSE

                For Respondent  :SRI.M.DINESH, SC, KWA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/02/2007

 O R D E R
                                  KURIAN JOSEPH J.

                          -----------------------------------------

                               W.P(C)No. 22393 of  2006

                          -----------------------------------------

                    Dated this the 14th  day of  February, 2007


                                       JUDGMENT

Petitioner is aggrieved since the bill amounts in respect of the works

executed by him have not been disbursed. Learned counsel for the Water

Authority submits that the funds are to be made available by the District

Collector. There will be a direction to the District Collector, Kozhikode to

look into the grievance of the petitioner in the matter of making available

the required amounts for payment of the bill amounts due to the petitioner

with notice to the petitioner and the second respondent within a period of

two months from the date of production of a copy of this judgment by the

petitioner before the District Collector, Kozhikode. Within one month

thereafter the amounts due to the petitioner will be disbursed by the Kerala

Water Authority.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.