IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1897 of 2006(A)
1. RITA GEORGE, 40/5225 (5505),
... Petitioner
Vs
1. THE SECRETARY, KERALA STATE WATER
... Respondent
2. CHIEF ENGINEER, KERALA WATER
3. ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :31/10/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 1897 OF 2006
---------------------------------------
Dated this the 31st day of October, 2007.
J U D G M E N T
This writ petition is filed with the following prayers:
i) Call for the issuance of Exhibit P2 and Exhibit P4 bills
and to issue a Writ of Certiorari to quash the same.
ii) Issue a Writ of Mandamus directing the respondents to
remove the installations fixed in the office of the
petitioner and to disconnect the water supply connection
sanctioned in 1992.
2. The petitioner has taken up the matter by way of
objections before the third respondent as Exhibits P3 and P5.
Learned standing counsel submits that it is open to the petitioner
to file an appeal. Exhibits P3 and P5 shall be treated as appeals.
It will be open to the petitioner to file a supplementary
representation also before the appellate authority. There will be a
direction to the appellate authority to dispose of Exhibits P3
and P5 and supplementary representation if any filed by the
petitioner within a period of one month from today, with notice to
W.P. (C).1897/06 2
the petitioner by a speaking order. This shall be done within a
period of another three months. Interim order passed by this
Court dated 20.01.2006 will continue till orders are passed and
communicated to the petitioner.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp