IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34665 of 2008(B)
1. M/S.POPULAR CARBIDES, V/44A, OLD
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE SPECIAL OFFICER (REVENUE),
3. THE TAHSILDAR (RR), PALAKKAD.
For Petitioner :SRI.K.SRIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/11/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.34665 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of November, 2008
JUDGMENT
I heard learned counsel for the petitioner and the learned
Government Pleader.
2. Petitioner relies on Ext.P11 Scheme.
The writ petition is disposed of directing the second respondent
to consider and take a decision on Exts. P10 and P12 in accordance with
law within a period of one month from the date of receipt of a copy of this
judgment. Till such time as a decision is taken, recovery proceedings will
be kept in abeyance on condition that the petitioner pays a sum of Rs.Three
Lakhs within two weeks from today. If the request in terms of Ext.P11 is
allowed, the amount of Rs.Three Lakhs paid under this order will be given
credit to while calculating the arrears.
(K.M. JOSEPH, JUDGE)
sb