High Court Kerala High Court

T.M.Joseph vs Assistant Executive Engineer on 9 December, 2009

Kerala High Court
T.M.Joseph vs Assistant Executive Engineer on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1678 of 2009()


1. T.M.JOSEPH, PROPRIETOR, GEENA FAST FOOD,
                      ...  Petitioner

                        Vs



1. ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR (RR),

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :09/12/2009

 O R D E R
               S.R.Bannurmath, C.J. & A.K. Basheer, J.
                    ------------------------------------------
                         W.A. No.1678 of 2009
                    ------------------------------------------
               Dated this the 9th day of December, 2009

                               JUDGMENT

A.K.Basheer, J.

Appellant was a consumer under the Kerala Water

Authority. Admittedly, he had obtained water connection for

commercial purpose, namely for the conduct of his hotel business, in

the year 1996. According to the appellant, he had discontinued his

hotel business in the year 2002 and applied for disconnection of water

supply. However, the appellant was served with a demand notice

asking him to pay arrears of water charges to the tune of Rs.74,157/-.

When recovery proceedings were initiated under the Kerala Revenue

Recovery Act, appellant filed the writ petition praying for issue of a

writ of certiorari to quash Ext.P1 revenue recovery notice. There was a

further prayer to issue a direction to the Water Authority to consider

Ext.P2 representation submitted by him.

2. The learned Single Judge after adverting to the various

contentions raised by the Water Authority in the counter affidavit held

W.A.No.1678 of 2009.

– 2 –

that there was no merit in any of the contentions raised by the

appellant and accordingly dismissed the writ petition. Hence this writ

appeal.

3. Learned counsel for the appellant submits that the

appellant having discontinued his hotel business in the year 2002 it

was not legal or just on the part of the Water Authority to issue a

demand for the alleged arrears.

4. However, as rightly noticed by the learned Single

Judge, the appellant had not produced any document to substantiate

his contention that he had discontinued his business in the year 2002

or he had made any request to disconnect the water supply. More

importantly, not even a single receipt was produced by the appellant

to show that he had remitted any water charges at any point of time.

Therefore, the learned Single Judge took the view that the contention

raised by the appellant that he had discontinued his hotel business in

the year 2002 or that he had requested for disconnection of water

supply could not be accepted or believed.

5. We have carefully perused the entire materials

W.A.No.1678 of 2009.

– 3 –

available on record. We are totally satisfied with the finding entered

by the learned Single Judge. As mentioned by us earlier, the

appellant had not produced even a scrap of paper to show that he had

remitted any water charges at any point of time. He had not also

produced any document to show that he had applied for

disconnection of water supply in Form No.RA-4 as provided under

the Water Supply Regulations. The claim for waiver of penal charges

was also rightly turned down by the learned Single Judge in view of

the provisions contained in Regulation 14.

6. Having heard learned counsel for the appellant and

having considered the entire materials available on record, we do not

find any reason to interfere with the impugned judgment. The writ

appeal fails and it is accordingly dismissed.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns