IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20651 of 2007(H)
1. V.S.ANIL KUMAR, S/O.SIVARAMAN KURUP,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (DISTRIBUTION),
3. THE EXECUTIVE ENGINEER,
4. M/S.ASIANET SATELITE COMMUNICATIONS
For Petitioner :SRI.R.RAMADAS
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/04/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.20651 of 2007-H
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 6th day of April, 2010.
Judgment
The petitioner, a private cable TV operator,
seeks directions to the first respondent KSE
Board in relation to a private contract regarding
the utility of KSEB poles for stringing cables of
the petitioner. The fourth respondent is provided
with the poles, in terms of the decision of the
Board.
With the passage of time, as of now, the learned
standing counsel for the Board states that the
petitioner has not executed any supplementary
agreement and that by virtue of the decision of
the Board, as also the judgment of this Court,
only one operator could use a particular
alignment. Therefore, leaving the petitioner with
whatever he has enjoyed as per the interim order
dated 20.07.2007 until now, this writ petition is
WPC20651/07 -: 2 :-
ordered directing that the petitioner will not be
entitled to any further relief. It is clarified
that if the petitioner is entitled to participate
in a new auction in terms of the guidelines of
the Board or any directions of this Court, he
will be entitled to do so notwithstanding the
fact that this writ petition stands closed.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/1704