High Court Kerala High Court

A.Rashmi Pillai vs Bharath Sanchal Nigam Limited on 25 February, 2009

Kerala High Court
A.Rashmi Pillai vs Bharath Sanchal Nigam Limited on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5956 of 2009(L)



1. A.RASHMI PILLAI
                      ...  Petitioner

                        Vs

1. BHARATH SANCHAL NIGAM LIMITED
                       ...       Respondent

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  :SRI.MATHEWS K.PHILIP,SC, BSNL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/02/2009

 O R D E R
                    ANTONY DOMINIC,J.
               -----------------------
                 W.P.(C).No.5956 OF 2009
              ------------------------
           Dated this the 25th day of February, 2009.

                         JUDGMENT

Petitioner submits that by Ext.P1, she sought shifting

of her telephone now kept in her residential building to the

petrol pump of which she is the dealer. Complaining of

delay in passing orders on Ext.P1, this writ petition is filed.

2. The standing counsel appearing for the

respondents on instruction submits that Ext.P1 application

has not been received by the respondents. Although

petitioner asserts of having filed Ext.P1, nothing has been

placed on record to prove the correctness of the said

contention. In the light of the submission made by the

standing counsel for the respondents, the only course open

to the petitioner is to file a fresh application before the

concerned officer.

WP(c).No.5956/09 /2/

Accordingly, the writ petition is disposed of directing that

the petitioner shall file a fresh application before the

concerned officer along with a copy of this judgment. It is

directed that if an application is so received, orders thereon

shall be passed as expeditiously as possible and at any rate

within 3 weeks thereafter.





                                  (ANTONY DOMINIC)
                                            JUDGE
vi/

WP(c).No.5956/09    /2/