High Court Kerala High Court

Sadanandan vs Executive Engineer on 19 June, 2009

Kerala High Court
Sadanandan vs Executive Engineer on 19 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16989 of 2009(P)


1. SADANANDAN, USHA NIVAS,
                      ...  Petitioner

                        Vs



1. EXECUTIVE ENGINEER,
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/06/2009

 O R D E R
                    ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.16989 OF 2009
              ------------------------
            Dated this the 19th day of June, 2009.

                          JUDGMENT

Petitioner submits that on 30.12.2008, the power

supply to his premises was disconnected on the allegation

that the meter was in an adjacent premises. According to

the petitioner, since then he has been representing for

restoration of power supply, but however respondents

have not taken any action on the representations so made.

The petitioner says that, thereupon he has filed Ext.P7

complaint before the first respondent, which also remains

unattended. It is with this complaint the writ petition is

filed.

2. Taking into account the above complaint raised in

this writ petition, I feel at this stage, the grievance of the

petitioner will be redressed, if the first respondent

considers Ext.P7.

WP(c).No.16989/09 2

Therefore, I dispose of this writ petition directing the first

respondent to consider Ext.P7, if the same has been received

and is pending. Orders shall be passed as expeditiously as

possible and at any rate within 4 weeks from the date of

production of a copy of the judgment, with notice to the

petitioner.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.16989/09 3