High Court Kerala High Court

B.Nazeer vs Kerala Water Authority on 30 January, 2009

Kerala High Court
B.Nazeer vs Kerala Water Authority on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2940 of 2009(Y)


1. B.NAZEER, S/O.K.BAPPU, R/AT.M.B.COTTAGE
                      ...  Petitioner
2. A.K.GOPALAN, S/O.KARUTHAKUNJU R/AT.

                        Vs



1. KERALA WATER AUTHORITY, REP. BY
                       ...       Respondent

2. SUPERINTENDING ENGINEER, KWA, PUBLIC

3. ALAPPUZJHA MUNICIPALITY, REP. BY THE

4. DISTRICT COLLECTOR

5. STATE OF KERALA, REP. BY THE CHIEF

                For Petitioner  :SRI.K.SABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :30/01/2009

 O R D E R
              K.P.BALACHANDRAN, J.
          ------------------------------------------------
                W. P. C. No.2940 of 2009
          ------------------------------------------------
          Dated this the 30th day of January, 2009

                        JUDGMENT

This Writ Petition is filed by the

plaintiff in O.S.704/05 on the file of the

Munsiff’s Court, Alappuzha for a direction

being issued by this Court to the Munsiff,

Alappuzha to dispose of O.S.704/05 on merits

at the earliest within a period of two months

and to direct the first and second respondent

who published Exts.P14 and P15 tender notices

to stay the same until disposal of O.S.704/05.

2. Having heard the counsel for the

petitioner, I felt a doubt as to whether the

plaintiffs themselves were not creating

situations whereby the court below was not

being allowed to dispose of the suit. Hence,

Registry was directed to ascertain from the

Munsiff, Alappuzha as to what is the stage of

the suit and whether the suit is ripe for

W. P. C. No.2940 of 2009 -2-

trial after completion of all pretrial steps.

The Registry has got ascertained from the

Munsiff, Alappuzha that the suit is not ripe

for trial; that preliminary issues were raised

and orders passed on preliminary issues on

28/08/08; that thereafter plaintiffs filed

amendment petition on 17/11/08; that was

allowed and the case is adjourned to 03/02/09

for additional written statement along with an

injunction petition filed on 30/07/08; and

that the pretrial steps are not yet completed.

This Court cannot issue any direction as

prayed for in the light of the said report.

However, I fail to understand why the

petitioners are not permitting any work to be

executed prosecuting this suit when as per

Ext.P4 judgment in a public interest

litigation filed as W.P.C.16681/06 wherein the

plaintiffs in the suit were respondents 6 and

7; the Honourable Judges who constituted the

W. P. C. No.2940 of 2009 -3-

Division Bench though left expert decisions to

be made by Water Authority as per the

directions in the judgment, made it clear that

it would be open to the petitioners therein or

other persons of the affected area to bring

the fact to the attention of that court

dealing with public interest litigations if

the decisions of the Water Authority prove to

cause any damage or loss proving the

allegations of the petitioners therein to be

true to see that appropriate action under

Section 30 of the Kerala Water Supplies and

Sewerage Act is initiated against the

individual officers responsible for the same.

In any event, after rendering the trial court

unable to dispose of the suit on merits by

adopting one method or the other, it was

highly improper for the petitioners in having

approached this Court for a direction being

given to the court below to dispose of the

W. P. C. No.2940 of 2009 -4-

matter urgently specifying a time limit of two

months and seeking for all proceedings

pursuant to the tenders called for vide

Exts.P14 and P15 tenders, being stayed. This

Writ Petition is devoid of any merit.

3. In the result, I dismiss this Writ

Petition.

K.P.BALACHANDRAN,
JUDGE
kns/-