Kerala High Court
Rajendran vs Kerala State Electricity Board on 11 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32198 of 2005(G)
1. RAJENDRAN, PUTHUVILA HOUSE,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT ENGINEER,
3. JAYACHANDRAN, KALEELIL VEEDU,
For Petitioner :SRI.SUBHASH CYRIAC
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.32198 of 2005
-----------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
In the matter of restoration of electric connection in case no
orders have been passed on Ext.P5 there will be a direction to the
first respondent to pass appropriate orders thereon in accordance
with law with notice to the petitioner and the 3rd respondent
within a period of three months from the date of receipt of a copy
of this judgment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.32198 of 2005
———————————–
JUDGMENT
11th July, 2008