High Court Kerala High Court

P.K.Sreedharan vs The Assistant Executive Engineer on 7 March, 2008

Kerala High Court
P.K.Sreedharan vs The Assistant Executive Engineer on 7 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5355 of 2008(K)


1. P.K.SREEDHARAN, S/O.KELAN KUMARAN,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE CIRCLE INSPECTOR OF POLICE,

4. SMT.NAZEEMA, W/O.P.S.M.SEETHI,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.LIJI.J.VADAKEDOM

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/03/2008

 O R D E R
                         ANTONY DOMINIC, J.

                 = = = = = = = = = = = = = = = =
                 =W.P.(C)=Nos.5355= = = = = = = =
                                    & 7204 OF 2008
                    = =   = = = =

                   Dated this the 7th March, 2008

                           J U D G M E N T

W.P.(C) No. 5355 of 2008 was filed at a time when the water

supply to the petitioner’s premises was disconnected. By order

dated 29.2.2008, this Court had directed the 1st respondent to

restore the water supply to the petitioner’s premises. Making this

order absolute the writ petition is closed.

2. The prayer sought for in W.P.(C) No. 7204 of 2008 is for

implementation of Ext. P7 by shifting the pipe line to the premises

of the 3rd respondent herein. This is a matter for the petitioner to

pursue before the 2nd respondent and leaving it open to the

petitioner to pursue this matter, this writ petition also is closed.

I clarify that the order in W.P.(C) No. 5355 of 2008 will not

stand in the way of the 2nd respondent considering implementation

of Ext. P7.

ANTONY DOMINIC
JUDGE
jan/-