IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12446 of 2006(F)
1. P.C.DASAN, SON OF CHATHAN,
... Petitioner
Vs
1. THE KERALA WATER AUTHORITY,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.DENIZEN KOMATH
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :28/07/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C)No.12446 OF 2006
------------------------------
Dated this the 28th day of July, 2009
J U D G M E N T
———————-
The petitioner is a senior citizen. His grievance is that he
was not provided with water connection to his house, in spite of
application submitted as early as on 25.11.1996. Therefore he
seeks direction against respondents to provide domestic drinking
water connection to his residence.
2. In the counter affidavit of the respondents it is stated
that seniority position of the petitioner is Sl:No:2381 and only 31
water connections were given within the limits of Pallipuram
Panchayat during the period between 11/96 to 2/97. It is stated
that the respondents are not in a position to give more
connections due to non-availability of water under the existing
scheme, in the area in question. It is further stated that it is not
possible to overlook seniority of applications, because it will
prejudicially affect other applicants who are waiting for quite
long time. Further it is stated that this Court in various
judgments had issued directions to the respondents to follow
strict priority in the matter of providing water connections.
3. When the writ petition came up for consideration on
25.9.2006, the Standing Counsel appearing for respondents
W.P.(C).12446/06-F 2
submitted that a new distribution plant is to be started within a
week, in which case the petitioner can be granted water
connection according to the priority. This Court has recorded
the above submission.
4. In view of the submission of the respondents as above,
the writ petition is disposed of directing the respondents to take
effective steps at the earliest to provide water connection to the
petitioner, following priority in the matter of pending
applications.
C.K.ABDUL REHIM, JUDGE.
okb