Kerala High Court
Cheeru vs The District Collector on 25 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32737 of 2005(V)
1. CHEERU, S/O.CHATHU, CHALIL HOUSE,
... Petitioner
2. AMMINI, D/O.CHATHU, CHALIL HOUSE,
Vs
1. THE DISTRICT COLLECTOR, MALAPPURAM.
... Respondent
2. THE CHIEF ELECTRICA ENGINEER,
3. THE ASISTANT EXECUTIVE ENGINEER,
4. THE VILLAGE OFFICER, KOTTAKKAL.
5. THE YESODHA, D/O.CHATHU, CHALIL HOUSE,
6. RAJAN, CHALIL HOUSE, INDIANOOR P.O.
For Petitioner :SRI.BINDU SREEKUMAR
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.32737 OF 2005
---------------------------------------
Dated this the 25th day of July, 2008.
J U D G M E N T
In the matter of drawing of an electric line, in case no action
has been taken on Exhibit P1 representation, there will be a
direction to the first respondent to dispose of the same in
accordance with law, with notice to the petitioners and
respondents 5 and 6, within a period of four months from the
date of production of a copy of this judgment.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 32737 OF 2005
J U D G M E N T
25.07.2008