High Court Kerala High Court

T.C. Balan vs Perambra Grama Panchayat on 13 December, 2006

Kerala High Court
T.C. Balan vs Perambra Grama Panchayat on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6355 of 2004(F)


1. T.C. BALAN, CONVENOR, BENEFICIARY
                      ...  Petitioner

                        Vs



1. PERAMBRA GRAMA PANCHAYAT,
                       ...       Respondent

2. THE SECRETARY, PERAMBRA GRAMA

3. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  :SRI.A.SUDHI VASUDEVAN, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :13/12/2006

 O R D E R
                                 KURIAN JOSEPH, J.

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

                           W.P.(C) No.6355 of 2004

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

                        Dated 13th    December,  2006.


                                   J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

(i) “Issue a writ of mandamus or other appropriate writ,

order or direction directing the respondents 1 and 2 to provide

undisturbed water supply to the beneficiaries of Malathottam

Drinking Water Project.

(ii) To issue a writ of mandamus or other appropriate writ,

order or direction directing the respondents 1 and 2 to remit

the arrears of electricity charges in respect of consumer

No.9907 and to continue to pay the electricity charges

promptly.

(iii) To issue a writ of mandamus or other appropriate writ,

order or direction restraining the 3rd respondent from

disconnecting the electric supply provided to the 1st respondent

Panchayat, viz., consumer No.9907.”

Since the petitioner has sought for a writ of mandamus, it is for

the petitioner either to approach the first respondent Panchayat

or the Government, since Panchayat has taken a stand that in

view of Government Circular, the electricity charges are to be paid

by the beneficiary committee. In the event of the petitioner

taking such steps, the matter will be duly considered either by the

Panchayat or the Government with notice to the petitioner and

appropriate orders in accordance with law thereon will be passed,

WP NO.6355/04 2

within another two months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 13th December, 2006.