High Court Kerala High Court

‘Nadukani Paurasamithi’ vs The Chief Engineer on 3 April, 2009

Kerala High Court
‘Nadukani Paurasamithi’ vs The Chief Engineer on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10996 of 2009(T)


1. 'NADUKANI PAURASAMITHI', REG.NO.ER 763/
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER, CENTRAL ZONE,
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.C.DILIP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/04/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.10996 of 2009
            ---------------------------------
              Dated, this the 3rd day of April, 2009

                           J U D G M E N T

Ext.P2 is a representation made by the petitioner to the 1st

respondent requesting him to ensure supply of drinking water in the

areas mentioned therein. Orders have not been passed on Ext.P2,

and therefore, the writ petition has been filed.

2. I heard the learned standing counsel appearing for the

respondents also.

3. Having regard to the limited nature of the relief that is

sought for, I dispose of the writ petition, directing the 1st

respondent to consider and pass orders on Ext.P2, if the same has

been received and is pending. Orders shall be passed as

expeditiously as possible, at any rate, within six weeks of

production of a copy of this judgment, along with a copy of this writ

petition.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg