High Court Kerala High Court

Ma.Avaheeda Babu vs The Executive Engineer on 1 July, 2010

Kerala High Court
Ma.Avaheeda Babu vs The Executive Engineer on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20434 of 2010(D)


1. MA.AVAHEEDA BABU, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. THE EXECUTIVE ENGINEER, KERALA WATER
                       ...       Respondent

2. ASST. EXECUTIVE ENGINEER, KERALA WATER

                For Petitioner  :SRI.JAGAN GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/07/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P.(C).No. 20434 of 2010

                      ==================

                   Dated this the 1st day of July, 2010

                             J U D G M E N T

The petitioner is a domestic consumer of water from the Kerala

Water Authority for the last more than seven years. The petitioner

submits that since the petitioner’s house is situated at the tail end of

the pipe line carrying water, there is a shortage of water supply.

According to the petitioner, despite this fact, from the year 2008

onwards, the petitioner has been served with water bills for exorbitant

amounts. On 29.3.2008, the petitioner requested for revision of the

bills and to adjust the excess amount. But that was not considered and

the petitioner continued to get bills for exorbitant amounts. The

petitioner used to remit the same under protest and again submitted

several representations. Ultimately, in Ext.P4 bill considerable

reduction was allowed by the 2nd respondent and she paid Rs.636/- as

directed by the 2nd respondent. But even thereafter, the petitioner was

issued with bills for exorbitant amount like Rs.18,572/- as evidenced

by Ext.P5 bill. Again, by Ext.P6 bill, an amount of Rs.26,658/- was

demanded. The petitioner again approached the 2nd respondent and

this time, an officer was deputed to inspect the water meter on

5.10.2009. The officer after inspection directed the petitioner to pay

w.p.c.20439/2010 2

Rs.5000/- for the time being assuring that the excess amount would

be adjusted in the next bills to be issued to her. The petitioner paid the

same. Thereafter, the petitioner was told that the meter is faulty. The

petitioner again filed Ext.P7 representation before the 2nd respondent

requesting for changing the water meter and reduction in the bills. But

again, by Ext.P8, the petitioner was directed to pay an amount of

Rs.28,223/-. Thereafter, the 2nd respondent instructed the petitioner to

fix an air valve to the water meter, which was also installed.

Thereafter, it was found that the meter was recording much lower

readings. Despite the same, again, by Ext.P9 bill, the petitioner was

directed to pay an amount of Rs.41,363/-. The petitioner personally

met the 2nd respondent and ultimately, reduction was granted in Ext.P9

bill for an amount of Rs.16,771/-. Fed up with the attitude of the 2nd

respondent, the petitioner filed Ext.P11 statutory appeal before the 1st

respondent. That was also not considered. Again, by Ext.P13, the

petitioner was directed to pay an amount of Rs.17,193/-. It is under

the above circumstances, the petitioner has filed this writ petition

seeking the following reliefs:

      "a)    call for the records leading to Ext.P13;

       b)    issue a writ of certiorari of any other appropriate writ, order or

direction, quashing Ext.P13 to the extend it demands Rs.17,193/-;

c) direct the 1st respondent, to permit the petitioner to install a new
water meter in the place of the faulty water meter;

d) issue a writ of mandamus or other appropriate writ, or order or
direction directing the respondents to issue fresh revised bill to the

w.p.c.20439/2010 3

petitioner after fixing the consumption, on the basis of the actual
consumption to be assessed after installing a new meter;

e) direct the 1st respondent to consider and pass favourable orders on
Ext.P11 appeal, which is pending consideration before him, giving
considerable reduction in Ext.P13 treating the average
consumption of water as 35.4, as shown in Ext.P13 till readings
are taken on a new water meter to be installed.”

2. I have heard the learned Standing Counsel appearing for

the Water Authority also.

3. From the facts narrated it is evident that the meter was not

recording the correct consumption of water by the petitioner. Despite

the same, instead of correcting the same properly, the respondents

have been serving the petitioner with additional bills for huge amounts

again and again knowing fully well that they do not represent the

correct charges for actual consumption of water by the petitioner. I do

not think that this situation should be allowed to continue and

therefore, a reasonable course of action should be adopted.

Accordingly, this writ petition is disposed of with the following

directions:

The 2nd respondent shall see that an accurate water meter is

installed and that water meter records the actual consumption of water

by the petitioner. The 2nd respondent shall take readings of the

consumption of water from that meter for three months. Then, entire

bills for the period from 2008 onwards shall be revised in accordance

with the average consumption for the three months after the new

meter is installed. Excess amounts shall be adjusted against the future

w.p.c.20439/2010 4

bills of the petitioner. Till the above process is completed, the

petitioner shall be allowed to pay by-monthly water charges of

Rs.1000/-.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE

          ///True copy///




                             P.A. to Judge