High Court Kerala High Court

Usha Kumar.V.R vs The Assistant Executive Engineer on 4 August, 2006

Kerala High Court
Usha Kumar.V.R vs The Assistant Executive Engineer on 4 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20552 of 2006(V)


1. USHA KUMAR.V.R,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

                For Petitioner  :SRI.R.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/08/2006

 O R D E R
                          THOTTATHIL B RADHAKRISHNAN,J
                        ---------------------------------------------------------
                                W.P.(C). NO. 20552 OF 2006
                     --------------------------------------------------------------
                           Dated this the 4nd day of August 2006


                                            JUDGMENT

Learned standing counsel for the K.S.E.B, on instructions, submits that

the K.S.E. Board has not disconnected electricity supply to the premises of the

petitioner with Consumer No. 2599 and that no complaint has been received

from the petitioner in that regard. Accordingly this writ petition is disposed of

directing that on production of the copy of this judgment the respondent will

ensure that the petitioner is properly advised as to why there is no supply of

energy to the building of the petitioner.

THOTTATHIL B RADHAKRISHNAN
JUDGE

RV/