High Court Kerala High Court

Shibu Zachariah vs Kerala Water Authority on 16 March, 2007

Kerala High Court
Shibu Zachariah vs Kerala Water Authority on 16 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26776 of 2005(K)


1. SHIBU ZACHARIAH,
                      ...  Petitioner

                        Vs



1. KERALA WATER AUTHORITY,
                       ...       Respondent

2. CHIEF ENGINEER, SOUTH CIRCLE,

3. EXECUTIVE ENGINEER, P.H.DIVISION,

4. STATE OF KERALA, REPRESETED BY ITS

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL,SC,KWA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :16/03/2007

 O R D E R
                              KURIAN JOSEPH, J.

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

                       W.P.(C) No.26776 of 2005

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

                         Dated 16th March,  2007.


                                J U D G M E N T

The prayer is for a direction to disburse the bill

amounts in respect of the works said to have been executed by

the petitioner. It is for the petitioner to approach the authority

with whom the agreement has been executed, within six weeks

from today, in which case, appropriate action in accordance with

law in the matter will be taken by the said authority within

another three months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 16th March, 2007.