IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 33588 of 2002(W)
1. T.KARUNAKARA MENON, THACHANCHERRY HOUSE,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT ENGINEER,
3. THE DEPUTY TAHSILDAR (REVENUE RECOVERY)
4. THE VILLAGE OFFICER,
For Petitioner :SRI.PROMY KAPRAKKATT
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P. No.33588 of 2002
----------------------------------------------
Dated 29th November, 2006.
J U D G M E N T
Petitioner approached this Court with certain
grievances regarding recovery as per Ext.P3. In case the
petitioner has any surviving grievance, it is for him to approach
the second respondent, in which case, the matter will be duly
considered and appropriate orders in accordance with law will be
passed by the said respondent within another two months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.33588 of 2002 (W)
———————————————-
J U D G M E N T
Dated 29th November, 2006.