Kerala High Court
P.Raman Nair vs Kerala State Electricity Board on 1 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14687 of 2004(W)
1. P.RAMAN NAIR, AGED 70 YEARS,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. EXECUTIVE ENGINEER, ELECTRICAL DIVISION,
3. THE AGRICULTURAL OFFICER,
For Petitioner :SRI.PEARLY JOSE
For Respondent :SRI.C.K.KARUNAKARAN, SC FOR KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/02/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
Writ Petition(Civil) No.14687 of 2004
----------------------------------------------
Dated 1st February, 2008.
J U D G M E N T
Petitioner approached this court with certain
grievances regarding his eligibility in the matter of exemption
from payment of energy charges. In view of the interim order
dated 17.5.2004, in case the petitioner has still any grievance left,
he may pursue the same in appropriate proceedings.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
Writ Petition(Civil) No.14687 of 2004
———————————————-
J U D G M E N T
Dated 1st February, 2008.