IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18193 of 2009(T)
1. N.R.SHAJI,AGED 41 YEARS,S/O.N.K.RAJAN,
... Petitioner
Vs
1. ASST.EXECUTIVE ENGINEER,KERALA STATE
... Respondent
2. EXECUTIVE ENGINEER,KERALA STATE
3. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SMT.P.JAYA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/06/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.18193 OF 2009
------------------------
Dated this the 30th day of June, 2009.
JUDGMENT
Petitioners submits that by Ext.P1 he applied for
shifting an electric post with 11K.V line. Thereupon by
Ext.P2 he was asked to deposit an amount of Rs.18,428/-
which is said to have been complied with by Exts.P3 and P4.
Although such deposit was made way back in February,
2009, there has not been any progress in the shifting of
the electric post and the line. Finally the petitioner has
preferred Ext.P6 before the first respondent and even
thereafter there has not been any progress. It is in these
circumstances the writ petition has been filed.
2. On the pleading what is seen is that on the
application made by the petitioner for shifting the post, he
was called upon to make remittance of the amount
required, which is also been done. Having complied with
WP(c).No.18193/09 2
that requirement there is no reason why, the respondents
should have delayed further action on Ext.P1.
3. Be that as it may, now that the petitioner filed Ext.P6
before the first respondent, I direct the first respondent to .
consider and take necessary action on it, as expeditiously as
possible and at any rate within 6 weeks from the date of
production of a copy of the judgment.
Writ petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.18193/09 3