IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32812 of 2006(F)
1. MUTTIL GRAMA PANCHAYATH,
... Petitioner
Vs
1. MUTTIL GRAMA PANCHAYATH,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
3. THE ASSISTANT EXECUTIVE ENGINEER,
4. THE ASSISTANT ENGINEER,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.MANOJ RAMASWAMY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.32812 of 2006
----------------------------------------------
Dated 29th September, 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 other appropriate writ
or order directing the first respondent to remit the electricity
charges incurred by the usage of motor to pump drinking water in
Ward Nos.9, 10 and 11 of the Panchayat.”
In view of the clarification issued by the Government, which is
produced as Ext.R1(a) in the counter affidavit filed by the first
respondent, the Panchayat is not liable to meet the water charges
of the taps referred to in the writ petition. Therefore, there is no
merit in the writ petition. It is accordingly dismissed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.32812 of 2006
———————————————-
J U D G M E N T
Dated 29th September, 2008.