High Court Kerala High Court

K.S.E.B vs K.A.Raghavan on 30 March, 2009

Kerala High Court
K.S.E.B vs K.A.Raghavan on 30 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 2555 of 2001()



1. K.S.E.B.
                      ...  Petitioner

                        Vs

1. K.A.RAGHAVAN
                       ...       Respondent

                For Petitioner  :SRI.N.D.PREMACHANDRAN, SC, KSEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/03/2009

 O R D E R
                            K.T.SANKARAN, J.
                    -------------------------------------
                          C.R.P.No.2555 of 2001
                    ------------------------------------
                 Dated this the 30th day of March, 2009




                                  ORDER

This revision is filed by the Kerala State Electricity Board against

the order in O.P.No.303 of 1999 on the file of the court of the

Additional District Judge, Thalassery. The District Court disposed of 8

original petitions including O.P.No.303 of 1999, by a common order.

Against O.P.No.315 of 1999 and O.P.No.316 of 1999, the Board had

filed C.R.P.Nos.2562 of 2001 and 2839 of 2001 which were disposed of

on 21st February 2003 and 24th March 2003 respectively. This Court

did not interfere with the order passed by the court below except

granting an order to keep in abeyance the execution proceedings for a

period of three months and four months respectively. In these

circumstances, this Civil Revision Petition is also dismissed.

K.T.SANKARAN,
JUDGE
csl