IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28593 of 2006(D)
1. KOUSAL KUMARI AGARWAL,
... Petitioner
Vs
1. THE ASSISTANT EXECUTIVE ENGINEER,
... Respondent
2. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.R.LAKSHMI NARAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/11/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 28593 of 2006
-----------------------------------------
Dated this the 5th day of November, 2008
JUDGMENT
Petitioner approached this court aggrieved by Exts.P5 and
P6. According to the petitioner he had already requested the first
respondent to disconnect the supply as early as in 1997. Be that
as it may, it is for the petitioner to approach the second
respondent as permitted under the Regulations. In the event of
the petitioner approaching the second respondent within a period
of two months from today, the matter shall be duly considered by
the second respondent with notice to the petitioner and
appropriate action will be taken within a period of another four
months. The interim order passed by this court will continue till
such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.28593 of 2006
———————————–
JUDGMENT
5th November, 2008