High Court Kerala High Court

Girija Shanker vs Kerala State Electricity Board on 10 April, 2008

Kerala High Court
Girija Shanker vs Kerala State Electricity Board on 10 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12269 of 2008(I)


1. GIRIJA SHANKER, S/O.ILAYAKOCHU,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

3. THE ASSISTANT ENGINEER,

4. KERALA STATE ELECTRICITY REGULATORY

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/04/2008

 O R D E R
            THOTTATHIL. B. RADHAKRISHNAN, J.
             ------------------------------------------
                  W.P.(C)No.12269 OF 2008
              ----------------------------------------
               Dated this the 10th day of April, 2008

                           JUDGMENT

Without expressing anything on merits and after having

heard the learned counsel for the petitioner and the respective

standing counsel, this writ petition is disposed of relegating the

petitioner to Tariff Regulatory Commission. Following Ext.P7

judgment, Ext.P8, if received and is pending and if moved along

with similar matters pending, that will be considered and

disposed of in accordance with law.

THOTTATHIL. B. RADHAKRISHNAN, JUDGE

Acd