High Court Kerala High Court

Tharayil Sidheeque vs Kerala Water Authority on 12 January, 2010

Kerala High Court
Tharayil Sidheeque vs Kerala Water Authority on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1006 of 2010(A)


1. THARAYIL SIDHEEQUE,
                      ...  Petitioner

                        Vs



1. KERALA WATER AUTHORITY,
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.V.C.MADHAVANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/01/2010

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 1006 of 2010-A
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 12th day of January, 2010.

                                  JUDGMENT

The petitioner is aggrieved by Exts.P2 and P3 communications

demanding arrears of water charges.

2. Learned Standing Counsel for the respondents submitted that an

Adalath is being conducted on 21.1.2010 at Palakkad and the present

complaint also will be taken into consideration in the Adalath, on the

petitioner filing a representation before the second respondent.

Therefore, the writ petition is disposed of permitting the petitioner to

approach the respondents by filing appropriate representation before

21.1.2010, to be placed before the Adalath. In the meanwhile, Exts.P2 and

P3 shall not be enforced. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/