IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21830 of 2008(W)
1. K.J. THOMASKUTTY,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. EXECUTIVE ENGINEER,
3. ASSISTANT EXECUTIVE ENGINEER,
4. K. SURESH,
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent :SRI.P.P.THAJUDEEN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/08/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.21830 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of August, 2008
JUDGMENT
In this writ petition, what is challenged is Ext.P10. Ext.P10 is
stated to be issued on the basis of the direction contained in W.P.(C) 17462
of 2008. The bill is issued by the Assistant Executive Engineer.
2. Today, I have allowed the R.P. 905 of 2008 in W.P.(C).
17462 of 2008 and further substituted the direction to the fifth respondent as
a direction to the Assistant Engineer. In the light of this direction, Ext.P10
cannot have any legs to stand on and I quash the same without prejudice to
the proceedings as contemplated in W.P.(C) 17462 of 2008.
The writ petition is disposed of as above.
(K.M. JOSEPH, JUDGE)
sb