Kerala High Court
K.P.Rajendran vs The Kerala State Electricity … on 8 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10703 of 2009(G)
1. K.P.RAJENDRAN,S/O.PADMANABHAN,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. K.P.AJITH KUMAR,KOOVAKAD HOUSE,
4. THE ADDITIONAL DISTRICT MAGISTRATE,
For Petitioner :SRI.BIJU ABRAHAM
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/04/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 10703 OF 2009 G
--------------------------------------
Dated this the 8th April, 2009
JUDGMENT
Heard the learned counsel for the petitioner, learned
standing counsel and also the learned Government Pleader.
Petitioner is aggrieved by the denial of electric connection.
Learned standing counsel submits that if the petitioner produces
Completion Certificate, Occupancy Certificate and pays OYC
charges along with Cash Deposit, connection can be given to the
petitioner. I record the submission of the learned standing
counsel and direct the second respondent that upon complying
with the above conditions, connection will be given to the
petitioner at the earliest.
Sd/=
kbk. K. M. JOSEPH, JUDGE
// True Copy //
PS to Judge