High Court Kerala High Court

Anandan P. vs Managing Director on 23 September, 2008

Kerala High Court
Anandan P. vs Managing Director on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27353 of 2008(F)


1. ANANDAN P., ANANDA BHAVANAM,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR,
                       ...       Respondent

2. CHIEF ENGINEER (SOUTHERN REGION),

3. EXECUTIVE ENGINEER,

4. SECRETARY, DISTRICT PANCHAYATH,

5. SECRETARY, KONNI GRAMA PANCHAYATH,

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :23/09/2008

 O R D E R
                      H.L.DATTU, C.J. & A.K.BASHEER, J.
                            -------------------------------------------
                                W.P.(C) No.27353 of 2008
                            ------------------------------------------
                    Dated, this the 23rd day of September, 2008

                                     JUDGMENT

H.L.Dattu, C.J.

This petition is styled as a public interest litigation. According to

the petitioner, the respondents herein are not providing sufficient water taps for

supply of water in the locality of Thavalappara, Konni in Pathanamthitta District.

2. In the writ petition filed, except making certain bald

allegations, the petitioner has not supported those assertions and allegations

by producing appropriate documents. In that view of the matter, we cannot

accept the bald assertions made by the petitioner.

3. When the matter was taken up for admission, the learned

counsel appearing for the petitioner would submit that now the Grama

Panchayat has passed a resolution and in that they have taken a decision. In

our opinion, if for any reason the resolution passed by the Grama Panchayat is

adverse to the interest of the petitioner and similarly placed persons, he would

definitely question the same before appropriate forum.

4. In that view of the matter, we decline to entertain this writ

petition.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns