IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36043 of 2008(N)
1. SRI.VINAYAKA INDUSTRIES
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
For Petitioner :SRI.K.SHRIHARI RAO
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :05/12/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.36043 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of December, 2008
JUDGMENT
Petitioner is aggrieved by Exts.P2 to P4.
2. I heard learned counsel for the petitioner and the learned
Standing Counsel. Standing Counsel submits that the petitioner can
approach the Consumer Grievances Redressal Forum, Kozhikode.
Accordingly, the writ petition is disposed of as follows:
If the petitioner prefers a petition before the CGRF, Kozhikode
within two weeks from the date of receipt of a copy of this judgment, the
CGRF, Kozhikode will, after affording an opportunity of hearing to the
petitioner, take a decision thereon in accordance with law within three
months from the date of filing of the petition. In the meantime, if the
petitioner remits a sum of Rs.1,50,000/- within three weeks from the date of
receipt of a copy of this judgment, there will be no disconnection pursuant
to Ext.P3 till the disposal of the petition.
(K.M. JOSEPH, JUDGE)
sb