High Court Kerala High Court

Augustin Antony vs Deputy Chief Engineer on 29 September, 2008

Kerala High Court
Augustin Antony vs Deputy Chief Engineer on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24006 of 2006(G)


1. AUGUSTIN ANTONY, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. DEPUTY CHIEF ENGINEER,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. OCEANIC PRODUCTS EXPORTING COMPANY

                For Petitioner  :SRI.JACOB MATHEW MANALIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.24006 of 2006
               ----------------------------------------------
                 Dated 29th September, 2008.

                           J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

” Issue a writ of mandamus or any other
appropriate writ direction or order directing the respondents 1
and 2 to consider the application for change of ownership
submitted by the petitioner before the second respondent and
the Ext.P2 representation submitted before the first respondent
on 19.10.2005 for change of ownership of consumer numbers
1221 and 8054 and to effect the change of ownership in favour
of the petitioner forthwith.”

There will be a direction to the first respondent to take

appropriate action with regard to the change of ownership of the

service connection in accordance with law, within a period of one

month from the date of production of a copy of the judgment, in

view of the fact that the previous owner has already cleared the

entire arrears.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.24006 of 2006

———————————————-

J U D G M E N T

Dated 29th September, 2008.