IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7846 of 2009(A)
1. V.S.SREEKUMAR,
... Petitioner
Vs
1. ASSISTANT ENGINEER,
... Respondent
2. EXECUTIVE ENGINEER,
For Petitioner :SRI.S.SUDHISH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :12/03/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 7846 OF 2009 A
````````````````````````````````````````````````````
Dated this the 12th day of March, 2009
J U D G M E N T
I heard learned counsel for the petitioner and learned
standing counsel.
Writ petition is disposed of directing the 2nd respondent to
consider and take a decision on Ext.P6 in accordance with law and
communicate the same to the petitioner within two weeks from the date
of receipt of a copy of this judgment. In the meantime, if the petitioner
remits Rs.30,000/- (Rupees thirty thousand only) within three days,
there will be no disconnection till a decision is taken on Ext.P6.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
It is submitted by the learned standing counsel that the
proper person is the Executive Engineer, Perumbavoor. Accordingly,
the direction will be to the Executive Engineer, Perumbavoor to take a
decision on Ext.P6.
Sd/-
(K.M.JOSEPH, JUDGE
13.03.2009.