Kerala High Court
M.D.Anilkumar vs Kerala State Electricity Board on 4 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34152 of 2009(L)
1. M.D.ANILKUMAR, MANAGING DIRECTOR,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE DEPUTY CHIEF ENGINEER, K.S.E.B,
3. THE EXECUTIVE ENGINEER, K.S.E.B,
4. THE ASSISTANT EXECUTIVE ENGINEER,
5. THE ASSISTANT ENGINEER,
For Petitioner :SRI.JOHN JOSEPH(ROY)
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/12/2009
O R D E R
S. SIRI JAGAN, J
................................................
W.P(C) No. 34152 of 2009
.................................................
Dated this the 4th day of December, 2009
J U D G M E N T
The petitioner applied for a High Tension electricity
connection. According to the petitioner, the petitioner has
complied with all procedural formalities for getting the
connection. Petitioner’s grievance is that the petitioner is yet to
be given connection. The learned standing counsel for the KSEB
on instructions submits that the compliance report in respect of
the connection was received only on 26.11.2009 and the
connection would be given within two weeks. This is recorded
and the writ petition is disposed of.
Sd/-
S. SIRI JAGAN, JUDGE
rhs
// True copy //
PA to Judge