Kerala High Court
Chemmanikunnummal Kumaran vs Kerala State Electricity Board on 11 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17149 of 2005(N)
1. CHEMMANIKUNNUMMAL KUMARAN, S/O.KELAPPAN,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. EXECUTIVE ENGINEER,
3. ASSISTANT EXECUTIVE ENGINEER,
4. ANARATH AHMED HAJI @ AMMED HAJI,
For Petitioner :SRI.B.KRISHNAN
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.17149 of 2005
-----------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
In the matter of drawing of electric line there is already an
interim order dated 8-6-2005. Therefore, the writ petition is
disposed of in terms of the said interim order and with liberty to
the 4th respondent to approach the 3rd respondent in case supply
has not been given in which case the 3rd respondent will take
appropriate prompt action to give supply to the 4th respondent
through the available and most feasible alternate route.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.17149 of 2005
———————————–
JUDGMENT
11th July, 2008