IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19036 of 2008(N)
1. PRASANTH.R, M/S.VIEW TRACK CABLE
... Petitioner
Vs
1. THE EXECUTIVE ENGINEER, WEST CIRCLE,
... Respondent
2. ELECTRICAL INSPECTOR, K.S.E.B,
3. KERALA STATE ELECTICITY BOARD,
For Petitioner :SRI.K.I.SAGEER
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. 19036 OF 2008 N
````````````````````````````````````````````````````
Dated this the 25th day of June, 2008
J U D G M E N T
Prayers in the writ petition are as follows.
(i) issue a writ of mandamus or any other
appropriate direction directing the 1st respondent
to receive the pole rent for the year 2007-08 in 4
instalments waiving interests and costs.
(ii) issue a writ of mandamus or any other
appropriate writ, order or direction directing the 1st
respondent to consider and pass orders on Ext.P3
within the time limit fixed by this Hon’ble Court.
2. Having heard learned counsel for the petitioner and
learned standing counsel, the writ petition is disposed of
directing the 1st respondent to consider and take a decision on
Ext.P3 in accordance with law, after affording an opportunity
to hear the petitioner, within one month from the date of
receipt of a copy of this judgment.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE