High Court Kerala High Court

P.C.Dasan vs The Kerala Water Authority on 28 July, 2009

Kerala High Court
P.C.Dasan vs The Kerala Water Authority on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12446 of 2006(F)


1. P.C.DASAN, SON OF CHATHAN,
                      ...  Petitioner

                        Vs



1. THE KERALA WATER AUTHORITY,
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :28/07/2009

 O R D E R
                       C.K.ABDUL REHIM, J.
                      ------------------------------
                    W.P.(C)No.12446 OF 2006
                      ------------------------------
              Dated this the 28th day of July, 2009

                          J U D G M E N T

———————-

The petitioner is a senior citizen. His grievance is that he

was not provided with water connection to his house, in spite of

application submitted as early as on 25.11.1996. Therefore he

seeks direction against respondents to provide domestic drinking

water connection to his residence.

2. In the counter affidavit of the respondents it is stated

that seniority position of the petitioner is Sl:No:2381 and only 31

water connections were given within the limits of Pallipuram

Panchayat during the period between 11/96 to 2/97. It is stated

that the respondents are not in a position to give more

connections due to non-availability of water under the existing

scheme, in the area in question. It is further stated that it is not

possible to overlook seniority of applications, because it will

prejudicially affect other applicants who are waiting for quite

long time. Further it is stated that this Court in various

judgments had issued directions to the respondents to follow

strict priority in the matter of providing water connections.

3. When the writ petition came up for consideration on

25.9.2006, the Standing Counsel appearing for respondents

W.P.(C).12446/06-F 2

submitted that a new distribution plant is to be started within a

week, in which case the petitioner can be granted water

connection according to the priority. This Court has recorded

the above submission.

4. In view of the submission of the respondents as above,

the writ petition is disposed of directing the respondents to take

effective steps at the earliest to provide water connection to the

petitioner, following priority in the matter of pending

applications.

C.K.ABDUL REHIM, JUDGE.

okb