High Court Kerala High Court

B.Surendra Das vs The Kerala Water Authority on 29 October, 2008

Kerala High Court
B.Surendra Das vs The Kerala Water Authority on 29 October, 2008
       

  

  

 
 
  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.