High Court Kerala High Court

Sri.T.Gopalan vs The Assistant Commissioner on 18 July, 2008

Kerala High Court
Sri.T.Gopalan vs The Assistant Commissioner on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10550 of 2005(E)


1. SRI.T.GOPALAN,(PGT),
                      ...  Petitioner
2. P.KRISHNAN, QUARTERS NO.A1,
3. USHA M., QUARTERS NO.A2,
4. MR.C.J.JOSEPH, QUARTERS NO.A3, DO.DO.
5. THANKAPPAN S.,
6. A.T.SATHI DEVI, QUARTERS NO.B1, DO.DO.
7. MRS. REENA N.M.,
8. MRS.SUBRAMANI,
9. MRS. SUNANDA,
10. ANITHA P., QUARTERS NO.B5, DO.DO.
11. PRASAD,
12. PUSHPARAJAN, QUARTRERS NO.B7,
13. RATHEESH, QUARTERS NO.B8,
14. P.E.VENUGOPAL, QUARTERS NO.C1, DO.DO.
15. JAYAPRAKSH, QUARTERS NO.C2,
16. P.P.HASHIM, QUARTERS NO.C4, DO.DO.
17. MRIDULA GOKULDAS,
18. P.V.SUDHAKARAN, QUARTERS NO.C6,
19. SUJATHA N.KUTTY, QUARTERS NO.C7, DO.DO.
20. C.M.VALSAN, QUARTERS NO.C8,
21. VELAYUDHAN K.P.,

                        Vs



1. THE ASSISTANT COMMISSIONER,
                       ...       Respondent

2. THE COMMISSIONER, KENDRIYA

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.V.V.ASOKAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/07/2008

 O R D E R
                         KURIAN JOSEPH, J.
              ---------------------------------------
                    W.P.(C) No.10550 OF 2005
              ---------------------------------------
            Dated this the 18th day of July, 2008.


                           J U D G M E N T

This writ petition is filed with the following prayers:

i) Issue a writ of mandamus or such other writ directing

the 1st respondent to consider and dispose of Exhibit P3

representation submitted by the petitioners and other

similar representations submitted by the remaining

petitioners after giving them an opportunity of being

heard.

ii) Issue a writ of mandamus or such other writ directing

the respondents to take steps to provide separate

electricity connections to each staff quarters occupied by

the petitioners and to allow the petitioners to pay their

electricity charges at the domestic rates directly to the

electricity department.

There will be a direction to the first respondent to take

appropriate action on Exhibit P3 and other representations, with

notice to the petitioners, within a period of three 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. 10550 OF 2005

J U D G M E N T

18.07.2008