High Court Kerala High Court

S.Gopalakrishnan Nair vs Kerala Water Authority on 17 December, 2008

Kerala High Court
S.Gopalakrishnan Nair vs Kerala Water Authority on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 132 of 2008(I)


1. S.GOPALAKRISHNAN NAIR, GOVT.CONTRACTOR,
                      ...  Petitioner

                        Vs



1. KERALA WATER AUTHORITY, JALA BHAVAN,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :SMT.AMBIKA DEVI, SC, KWA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :17/12/2008

 O R D E R
                        KURIAN JOSEPH, J.
              -----------------------------------------
               Review Petition No.132 OF 2008
                                 IN
                  W.P.(C) No.17515 OF 2006
              ----------------------------------------
         Dated this the 17th day of December, 2008.


                            O R D E R

This review petition is at the instance of the writ petitioner

in W.P.(C)No.17515/2006. The writ petition was filed with

certain grievance with regard to payment of bill amounts due to

the writ petitioner. By judgment dated 10.08.2007, the writ

petition was disposed of relegating the petitioner to workout the

grievance if any left before the Government or the Civil Court. It

is submitted that even the admitted bill amounts have not been

paid.

There is no counter affidavit. Counter affidavit shall be filed

within a period of one month from today. Since the matter has

to be considered on merits, this review petition is allowed and the

judgment dated 10.08.2007 in W.P.(C)No.17515/2006 is

recalled.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

R.P No.132 OF 2008
IN
W.P.(C) No.17515 OF 2006

O R D E R

17.12.2008