High Court Kerala High Court

M.Unnikrishnan vs The Assistant Engineer on 2 March, 2009

Kerala High Court
M.Unnikrishnan vs The Assistant Engineer on 2 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26770 of 2007(J)


1. M.UNNIKRISHNAN,  UDYAGIRI TYRE
                      ...  Petitioner

                        Vs



1. THE ASSISTANT ENGINEER, KERALA
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. THE VILLAGE OFFICER, VILLAGE OFFICE,

4. THE DEPUTY TAHSILDAR (RR),

5. THE DISTRICT COLLECTOR, THRISSUR.

                For Petitioner  :SRI.M.C.MADHAVAN

                For Respondent  :SMT.AMBIKA DEVI, SC, KWA

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :02/03/2009

 O R D E R
                             K.M.JOSEPH, J
                  ...........................................
                 WP(C).NO. 26770                 OF 2007
                  ............................................
        DATED THIS THE            2ND DAY OF MARCH, 2009

                                JUDGMENT

The petitioner is aggrieved by recovery proceedings for non

payment of water charges.

2. Heard learned counsel for petitioner, Sri M.C.Madhavan

and standing counsel for Kerala Water Authority, Smt.S.Ambika

Devi. Petitioner has a case that he is not a defaulter and there

was no notice obviously after disconnection and there is violation

of principles of natural justice.

3. The Chief Engineer, Kerala Water Authority, Ernakulam is

impleaded as additional 6th respondent. Smt.S.Ambika Devi

appears for additional 6th respondent.

4. Learned standing counsel would submit that if the

petitioner represents before the Chief Engineer, Kerala Water

Authority, Ernakulam, claiming the benefit of One Time

Settlement Scheme, the same will be considered. In such

circumstances, writ petition is disposed of as follows.

5. If the petitioner moves the additional 6th respondent

WP(C) 26770/07 2

claiming the benefit of One Time Settlement Scheme, the

additional 6th respondent will consider the same and take a

decision and communicate the same to the petitioner, within one

month of the petitioner representing the matter before additional

6th respondent. Till such time a decision is taken, the interim

order will continue.

K.M.JOSEPH,
JUDGE

lgk