High Court Kerala High Court

P.Sivadasan vs The Kerala Water And Waste Water on 13 January, 2009

Kerala High Court
P.Sivadasan vs The Kerala Water And Waste Water on 13 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1794 of 2008()


1. P.SIVADASAN, SIVA NIVAS,
                      ...  Petitioner

                        Vs



1. THE KERALA WATER AND WASTE WATER
                       ...       Respondent

2. THE EXECUTIVE ENGINEER, OFFICE OF

3. THE EXECUTIVE ENGINEER, PUBLIC HEALTH

4. THE ASSISTANT ENGINEER,

5. THE DISTRICT COLLECTOR, KOLLAM.

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI.M.DINESH, SC, KWA

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :13/01/2009

 O R D E R
                 J.B. KOSHY, Ag.C.J. &
                          V.GIRI, J.
         -------------------------
                   W.A.No.No.1794 of 2008
         -------------------------
            Dated this the 13th day of January, 2009.


                         JUDGMENT

KOSHY, Ag.C.J.

This writ appeal is filed against the interim

order passed in the writ petition, which is a

conditional order, on the petitioner making some

payment.

2. We are of the opinion that no interference

is required in this matter. The appellant may seek

early disposal of the writ petition. However, we

extend the time for payment of the amount by two

weeks from today.

Writ appeal is disposed of as above.

Sd/-

(J.B. KOSHY)
ACTING CHIEF JUSTICE

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. to Judge