IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12817 of 2009(V)
1. PAREETH KUNJU, THE PRESIDENT,
... Petitioner
2. NOUSHAD, THE SECRETARY,
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE EXECUTIVE ENGINEER,
3. THE EXECUTIVE ENGINEER,
4. THE ASSISTANT EXECUTIVE ENGINEER,
5. THE EXECUTIVE ENGINEER,
6. THE CIRCLE INSPECTOR OF POLICE,
7. THE SUB INSPECTOR OF POLICE,
8. THE MAYYANADU GRAMA PANCHAYATH,
9. THE ADICHANALLOOR GRAMA PANCHAYATH,
10. THRIKOVILVATTOM GRAMA PANCHAYATH,
11. MAS COMMUNICATION,
12. S.RAJKUMAR,
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/04/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
= = = = = = = = = = = = = =
W.P.C. NO. 12817 OF 2009
= = = = = = = = = = = = = = =
Dated this the 28th day of April, 2009.
J U D G M E N T
Learned counsel for the petitioner submits that the
petitioner will be satisfied if Ext.P3 series of representations
preferred before the 3rd respondent for redressal of the
grievance with regard to the drawing of cable through the
unauthorized poles is considered.
2. Heard both sides. The writ petition is disposed of
directing 3rd respondent to consider and pass appropriate
orders in Ext.P3 representation in accordance with law within
a period of three months from the date of receipt of a copy
of this judgment.
Sd/-
P.R. RAMACHANDRA MENON,
JUDGE.
ul/-
// true copy //
P.A. to Judge.