IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 903 of 2010()
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
2. THE DEPUTY CHIEF ENGINEER,
3. THE SPECIAL OFFICER (REVENUE)
Vs
1. JOSEPH M.KALLIYVAYALIL,
... Respondent
2. THE OMBUDSMAN FOR ELECTRICITY,
3. THE CONSUMER GRIEVANCE REDDRESSAL FOURM
For Petitioner :SRI.C.K.KARUNAKARAN, SC FOR KSEB
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :07/06/2010
O R D E R
PIUS C. KURIAKOSE &
C. K. ABDUL REHIM, JJ.
------------------------------------------------
W. A. No.903 of 2010
------------------------------------------------
Dated this the 7th day of June, 2010
JUDGMENT
Pius C. Kuriakose, J
Sri.C.K.Karunakaran takes notice on behalf of the
respondent. Heard both sides. It is not disputed before us
that Ext.P5 which is directed to be implemented under the
impugned judgment is under challenge before this Court in
another WPC.11528/10 and is under stay. Under the above
circumstances, we are of the view that it is not necessary to
entertain this Writ Appeal further. The Writ Appeal is
disposed of in view of the stay order passed in
WPC.11528/10 against the operation of Ext.P5. The W.P.C
itself is closed.
PIUS C. KURIAKOSE
JUDGE
C. K. ABDUL REHIM
JUDGE
kns/-