BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 04/11/2008 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA W.P.(MD)No.9797 of 2008 VR.V.KN.Chithambaram Chettiar ... Petitioner Vs. The Assistant Engineer for Electricity, Tamilnadu Electricity Board, Nattarasankottai, Sivagangai Taluk, Sivagangai District. ... Respondent Prayer Writ Petition filed under Article 226 of the Constitution of India for issuance of a Writ of Ceriorarified Mandamus, to direct the respondent to consider the petitioner's representation dated 04.03.2008 and to give electrical supply to petitioner's house bearing D.No.8/12 in Jeevanathan Street(Pattinathar Street), Nattarasankottai, Sivagangai. !For Petitioner ... Mr.V.SanthaKumaresan ^For Respondent ... Mr.M.Suresh Kumar (TNEB) :ORDER
Heard the learned counsel for the petitioner and Mr.M.Sureshkumar,
the learned stand counsel for TNEB, who took notice on behalf of the respondent.
2. The grievance of the petitioner as aired by the learned counsel for the
petitioner placing reliance on the averments as found set out in the affidavit
accompanying the writ petition would be to the effect that the petitioner
applied to the respondent for supply of electricity to his house, but there is
no positive response; thereupon the petitioner made a representation before the
respondent dated 04.03.2008, which also evoked no positive response. Hence,
this writ petition.
3. Heard the learned counsel for the respondent.
4. The prayer of the petitioner is innocuous and hence the following
direction is issued:
The respondent shall do well to see that the petitioner’s representation
dated 04.03.2008 is considered on merits within a period of fifteen days from
the date of receipt of a copy of this order.
5. With the above direction, this Writ Petition is disposed of. No costs.
smn/dp
To
The Assistant Engineer for Electricity,
Tamilnadu Electricity Board,
Nattarasankottai,
Sivagangai Taluk,
Sivagangai District.