IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1794 of 2008()
1. P.SIVADASAN, SIVA NIVAS,
... Petitioner
Vs
1. THE KERALA WATER AND WASTE WATER
... Respondent
2. THE EXECUTIVE ENGINEER, OFFICE OF
3. THE EXECUTIVE ENGINEER, PUBLIC HEALTH
4. THE ASSISTANT ENGINEER,
5. THE DISTRICT COLLECTOR, KOLLAM.
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :SRI.M.DINESH, SC, KWA
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :13/01/2009
O R D E R
J.B. KOSHY, Ag.C.J. &
V.GIRI, J.
-------------------------
W.A.No.No.1794 of 2008
-------------------------
Dated this the 13th day of January, 2009.
JUDGMENT
KOSHY, Ag.C.J.
This writ appeal is filed against the interim
order passed in the writ petition, which is a
conditional order, on the petitioner making some
payment.
2. We are of the opinion that no interference
is required in this matter. The appellant may seek
early disposal of the writ petition. However, we
extend the time for payment of the amount by two
weeks from today.
Writ appeal is disposed of as above.
Sd/-
(J.B. KOSHY)
ACTING CHIEF JUSTICE
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge