High Court Kerala High Court

P.V.Stephen vs The Kerala Water Authority on 28 November, 2006

Kerala High Court
P.V.Stephen vs The Kerala Water Authority on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 17 of 2003(B)


1. P.V.STEPHEN, S/O.VARKEY PULLAN,
                      ...  Petitioner

                        Vs



1. THE KERALA WATER AUTHORITY, REPRESENTED
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE EXECUTIVE ENGINEER,

4. THE ASSISTANT EXECUTIVE ENVGINEER,

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  :SRI.BABU VARGHESE, SC, KWA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/11/2006

 O R D E R
                           KURIAN JOSEPH, J.

                          ----------------------------

                    O.P.Nos.17 and 1915 OF 2003

                          -----------------------------

           Dated this the 28th day of November, 2006


                              J U D G M E N T

Petitioners approached this court with certain grievances

regarding the steps taken by the respondents to disconnect the

water supply to their residential premises. It is seen that

pursuant to the interim orders, the service connections have been

restored. The main grievance of the petitioners is that, the

impugned action has been taken without affording an opportunity

for hearing to them. The stand taken in the counter affidavit is

that the connections have been obtained irregularly and

fraudulently. But who is responsible for the irregularity or fraud is

the question to be considered. Be that as it may, since petitioners

were enjoying the amenity of the water supply, before

disconnection they should have been afforded an opportunity for

hearing. In the above circumstances, these writ petitions are

disposed of making it clear that in case any action is to be taken

against the petitioners they shall be issued fresh notice and they

shall be afforded an opportunity for hearing in the matter. The

competent authority will pass an order stating the reasons and

O.P.Nos.17/2003 & connected cases :2:

communicate the same by registered post to the petitioners

before such action.

(KURIAN JOSEPH, JUDGE)

ps

O.P.Nos.17/2003 & connected cases :3:

KURIAN JOSEPH, J.

O.P.Nos.17 & 1915/2003

JUDGMENT

28th November, 2006