High Court Kerala High Court

Molikem Alloys vs Kerala State Electricity Board on 22 November, 2007

Kerala High Court
Molikem Alloys vs Kerala State Electricity Board on 22 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34950 of 2004(I)


1. MOLIKEM ALLOYS, POYYA, MALA,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. SPECIAL OFFICER (REVENUE), KERALA STATE

                For Petitioner  :SRI.SHAMIER MARICKAR

                For Respondent  :SRI.P.SANTHALINGAM, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/11/2007

 O R D E R
                          KURIAN JOSEPH J.
               ----------------------------------------------
            Writ Petition (Civil) No.34950 of 2004
               ----------------------------------------------
                  Dated 22nd November, 2007.

                           J U D G M E N T

Petitioner is aggrieved by Ext.P2 demand made by the

Special Officer, Revenue. It is seen that the petitioner has made

Ext.P3 request before the second respondent regarding the

waiver of energy charges. There will be a direction to the second

respondent/competent authority to look into Ext.P3 and take

appropriate action in accordance with law with notice to the

petitioner within a period of four months from the date of

production of a copy of the judgment. The interim order passed

by this court on 2.12.2004 will continue till such time.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs