Kerala High Court
Thayyil Sreedharan vs Assistant Executive Engineer on 11 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19005 of 2005(K)
1. THAYYIL SREEDHARAN, KUNIYIL HOUSE,
... Petitioner
Vs
1. ASSISTANT EXECUTIVE ENGINEER,
... Respondent
2. SECRETARY, KERALA STATE ELECTRICITY
3. DISTRICT COLLECTOR, KOZHIKODE.
For Petitioner :SRI.MOHANAN V.T.K.
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.19005 of 2005
-----------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
The prayer is for a direction to the first respondent to give
electric connection to the petitioner. In case the petitioner has
still any grievance left he may approach the first respondent in
which case appropriate action for giving electric connection to the
petitioner, if necessary after obtaining orders from the District
Magistrate, will be taken within a period of three months.
Needless to say that the affected parties will be afforded an
opportunity for hearing also.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.19005 of 2005
———————————–
JUDGMENT
11th July, 2008