IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6355 of 2004(F)
1. T.C. BALAN, CONVENOR, BENEFICIARY
... Petitioner
Vs
1. PERAMBRA GRAMA PANCHAYAT,
... Respondent
2. THE SECRETARY, PERAMBRA GRAMA
3. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.MURALI PURUSHOTHAMAN
For Respondent :SRI.A.SUDHI VASUDEVAN, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :13/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.6355 of 2004
----------------------------------------------
Dated 13th December, 2006.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “Issue a writ of mandamus or other appropriate writ,
order or direction directing the respondents 1 and 2 to provide
undisturbed water supply to the beneficiaries of Malathottam
Drinking Water Project.
(ii) To issue a writ of mandamus or other appropriate writ,
order or direction directing the respondents 1 and 2 to remit
the arrears of electricity charges in respect of consumer
No.9907 and to continue to pay the electricity charges
promptly.
(iii) To issue a writ of mandamus or other appropriate writ,
order or direction restraining the 3rd respondent from
disconnecting the electric supply provided to the 1st respondent
Panchayat, viz., consumer No.9907.”
Since the petitioner has sought for a writ of mandamus, it is for
the petitioner either to approach the first respondent Panchayat
or the Government, since Panchayat has taken a stand that in
view of Government Circular, the electricity charges are to be paid
by the beneficiary committee. In the event of the petitioner
taking such steps, the matter will be duly considered either by the
Panchayat or the Government with notice to the petitioner and
appropriate orders in accordance with law thereon will be passed,
WP NO.6355/04 2
within another two 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 13th December, 2006.