IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31666 of 2006(T)
1. B.SURENDRA DAS,
... Petitioner
Vs
1. THE KERALA WATER AUTHORITY,
... Respondent
2. THE EXECUTIVE ENGINEER,
3. THE ASSISTANT ENGINEER,
For Petitioner :SRI.K.B.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/10/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.31666 of 2006
----------------------------------------------
Dated 29th October, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
” Issue a writ of mandamus or any other appropriate
writ, order or direction commanding respondents to comply with
Ext.P1 order and then issue a demand, if there is any dues giving
credit to the payments already made by the petitioner pursuant to
Ext.P1.”
There will be a direction to the third respondent to strictly comply
with Ext.P1 direction in the matter of issuance of bills to the
petitioner. Needless to say that future bills will be issued only in
terms of Ext.P1. The amount already remitted by the petitioner
pursuant to the interim order dated 8.12.2006 shall be duly
adjusted.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.31666 of 2006
———————————————-
J U D G M E N T
Dated 29th October, 2008.