IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20152 of 2009(L)
1. N.K.SASIDHARAN, S/O.KUTTAPPAN,
... Petitioner
Vs
1. THE KERALA WATER AUTHORITY,
... Respondent
2. THE CHIEF ENGINEER, KERALA WATER
3. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.C.P.PEETHAMBARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 20152 of 2009
--------------------------
Dated this the 17th July,2009
J U D G M E N T
Petitioner is aggrieved by the steps taken by the
Water Authority for recovery of dues relatable to water
charges, which according to him, was allegedly incurred
by the previous owner. Though several contentions have
been taken up in the writ petition, learned counsel for the
petitioner confines his prayer for a facility to pay the
amount in instalments.
2. Heard learned standing counsel for the
respondents also.
The amount currently demanded in this regard from
the petitioner is Rs.77,985/-. Petitioner shall be permitted
to pay the amount in ten equal monthly instalments
commencing from 20th August, 2009. If there is default in
payment of any one of the instalments, the said facility
shall stand withdrawn and the respondents would be
entitled to proceed with Ext.P4 without further notice.
W.P ( C) No. 20152 of 2009
2
The petitioner shall also take steps to see that the water
connection is transferred from the previous owner to his
name. Ext.P4 shall be enforced only subject to the facility
granted under this judgment.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No. 20152 of 2009
3
W.P ( C) No. 20152 of 2009
4