Kerala High Court
M/S.Krishna Steel Rolling Mills vs Kerala State Electricity Board on 25 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17293 of 2008(H)
1. M/S.KRISHNA STEEL ROLLING MILLS,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. SPECIAL OFFICER (REVENUE),
For Petitioner :SRI.J.JULIAN XAVIER
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/06/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 17293 OF 2008 H
--------------------------------------
Dated this the 25th June, 2008
JUDGMENT
After having heard the learned counsel for the petitioner
and also the learned standing counsel appearing on behalf of the
respondent Electricity Board, the Writ Petition is disposed of
directing the additional third respondent to consider and take a
decision on Ext.P6 in accordance with law, within a period of
one month from the date of receipt of a copy of this Judgment.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge