High Court Kerala High Court

K.P.Varghese vs Kerala Water Authority on 25 January, 2008

Kerala High Court
K.P.Varghese vs Kerala Water Authority on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 26131 of 2002(J)


1. K.P.VARGHESE, S/O. K.P. PAULO,
                      ...  Petitioner

                        Vs



1. KERALA WATER AUTHORITY
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :SRI.BABU VARGHESE, SC, KWA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/01/2008

 O R D E R
                             KURIAN JOSEPH, J.

                  ---------------------------------------

                        O.P. No. 26131 OF 2002

                  ---------------------------------------

            Dated this the 25th day of January, 2008.



                              J U D G M E N T

Petitioner approached this Court with certain grievances

regarding the steps taken for recovery of alleged dues towards

water charges.

2. The second respondent has filed a statement regarding

arrears as Exhibit R2(a). In case the petitioner has any dispute

with regard to the same, he may approach the Executive

Engineer of the Division, in which case, the matter will be duly

considered by the Executive Engineer with notice to the petitioner

and appropriate action in accordance with law in the matter will

be taken within a period of another two months. In order to

enable the petitioner to work out the relief as above, interim

order passed by this Court will continue for another six months.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 26131 OF 2002

J U D G M E N T

25.01.2008