High Court Kerala High Court

M/S.The Bharat Plywood And Timber vs The Kerala State Electricity … on 7 April, 2010

Kerala High Court
M/S.The Bharat Plywood And Timber vs The Kerala State Electricity … on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12176 of 2010(V)


1. M/S.THE BHARAT PLYWOOD AND TIMBER
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE SPECIAL OFFICER (REVENUE),

                For Petitioner  :SRI.V.RAMKUMAR NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :07/04/2010

 O R D E R
                    P.R. RAMACHANDRA MENON, J.
              ..............................................................................
                       W.P.(C) No. 12176 OF 2010
               .........................................................................
                         Dated this the 7th April, 2010

                                    J U D G M E N T

The learned Counsel for the petitioner submits that the grievance

projected in the Writ Petition has already been taken up before the

authorities by filing Exts.P18 and P19 representations and that the

limited relief now pressed before this Court is to cause the same to

be considered and disposed of in accordance with law at the earliest .

2. Heard the learned Standing Counsel for the respondent

Board as well.

3. Considering the facts and circumstances, the first respondent

is directed to consider and pass appropriate orders on Exts.P18 and

P19 representations, in accordance with law, of course, after giving

an opportunity of hearing to the petitioner, as expeditiously as

possible, at any rate, within a period of six weeks from the date of

receipt of a copy of the judgment .

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk