Kerala High Court
Abdul Rahiman vs State Of Kerala Represented By on 12 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34685 of 2008(D)
1. ABDUL RAHIMAN, AGED 55 YEARS,
... Petitioner
2. NAZEERA ABDUL RAHIMAN, W/O.ABDUL RAHIMAN
3. SABANA ABDUL RAHIMAN, D/O.ABDUL RAHIMAN,
4. SHAHANA MOHAMMED FURHAS D/O.ABDUL
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THRISSUR CORPORATION, THRISSUR,
3. ASSISTANT SECRETARY ELECTRICAL SECTION
4. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO
The Hon'ble MR. Justice K.M.JOSEPH
Dated :12/01/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 34685 OF 2008 D
--------------------------------------
Dated this the 12th January, 2009
JUDGMENT
Today, when the matter came up, learned standing counsel
submits that the petitioners will be given electric connection as
early as possible. In such circumstances, having regard to the
facts, the Writ Petition is disposed of directing that electric
connection will be given to the petitioners by the second
respondent as early as possible and, at any rate, within ten days
from today.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge