IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 231 of 2008()
1. ALEYAMMA THOMAS,W/O. V.L.THOMAS
... Petitioner
Vs
1. KERALA STATE ELECTRICITY B0ARD
... Respondent
2. DEPUTY CHIEF ENGINEER
3. ASSISTANT ENGINEER
For Petitioner :SRI.JULIAN XAVIER
For Respondent :SRI.C.K.KARUNAKARAN, SC FOR KSEB
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :24/01/2008
O R D E R
H.L.Dattu,C.J. & K.M.Joseph,J.
-----------------------------------------------
W.A.No.231 of 2008
--------------------------------------------------
Dated, this the 24th day of January, 2008
JUDGMENT
H.L.Dattu,C.J.
Against an interim order passed by the learned Single Judge, the
petitioner in the writ petition is before us in this Writ Appeal.
(2) The learned Single Judge, while admitting the writ petition,
has put the petitioner on certain terms. Those conditions imposed, in our opinion,
are neither excessive nor arbitrary. Therefore, we do not intend to interfere with
the impugned order. Accordingly, the Writ Appeal requires to be rejected and it
is rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.M.Joseph
Judge
vku/-