High Court Kerala High Court

N.K.Sasidharan vs The Kerala Water Authority on 17 July, 2009

Kerala High Court
N.K.Sasidharan vs The Kerala Water Authority on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20152 of 2009(L)


1. N.K.SASIDHARAN, S/O.KUTTAPPAN,
                      ...  Petitioner

                        Vs



1. THE KERALA WATER AUTHORITY,
                       ...       Respondent

2. THE CHIEF ENGINEER, KERALA WATER

3. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/07/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No. 20152 of 2009
                      --------------------------
                 Dated this the 17th July,2009

                        J U D G M E N T

Petitioner is aggrieved by the steps taken by the

Water Authority for recovery of dues relatable to water

charges, which according to him, was allegedly incurred

by the previous owner. Though several contentions have

been taken up in the writ petition, learned counsel for the

petitioner confines his prayer for a facility to pay the

amount in instalments.

2. Heard learned standing counsel for the

respondents also.

The amount currently demanded in this regard from

the petitioner is Rs.77,985/-. Petitioner shall be permitted

to pay the amount in ten equal monthly instalments

commencing from 20th August, 2009. If there is default in

payment of any one of the instalments, the said facility

shall stand withdrawn and the respondents would be

entitled to proceed with Ext.P4 without further notice.

W.P ( C) No. 20152 of 2009
2

The petitioner shall also take steps to see that the water

connection is transferred from the previous owner to his

name. Ext.P4 shall be enforced only subject to the facility

granted under this judgment.

Writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No. 20152 of 2009
3

W.P ( C) No. 20152 of 2009
4