Kerala High Court
P.Pankajakshan vs The Kerala Water Authority on 22 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15197 of 2008(H)
1. P.PANKAJAKSHAN, AGED 54 YEARS
... Petitioner
Vs
1. THE KERALA WATER AUTHORITY, REPRESENTED
... Respondent
2. EXECUTIVE ENGINEER, P.H.DIVISION
3. THE RESIDENT AUDIT OFFICER
For Petitioner :SRI.M.R.GOPALAKRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/05/2008
O R D E R
V.GIRI,J.
-----------------------------------------
W.P.(C)No.15197 OF 2008
-----------------------------------------------------
DATED THIS THE 22ND DAY OF MAY, 2008
J U D G M E N T
The petitioner’s objection against Exhibit P3 is contained in
Exhibit P4 detailed representation submitted before the Executive
Engineer.
2. After having heard the learned counsel on both sides,
the writ petition is disposed of directing the 2nd respondent to
consider Exhibit P4, hear the petitioner and pass orders thereon
within two months from the date of receipt of a copy of this
judgment.
V.GIRI, JUDGE.
dsn