IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33322 of 2010(M)
1. SAJEEV LAL,ROOM NO.3,BUILDING NO.
... Petitioner
2. RAJESH LAL, ROOM NO.3,BUILDING NO.
Vs
1. ASSISTANT EXECUTIVE ENGINEER
... Respondent
2. T.O.ABRAHAM, MANAGING PARTNER,
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :24/11/2010
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
W.P.(C)No. 33322OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of November, 2010
J U D G M E N T
The petitioners are prospective consumers of the first
respondent. They are occupying Room No. 3 in Building No.
XXVII/258 of Changanacherry Municipality, as tenants. For the
purpose of getting electric connection to the said room taken on
lease, they have submitted Ext.P2 representation. It is alleging
delay in the matter of consideration of the said representation
that carries a request for granting of electric connection that this
writ petition has been filed.
When this matter is taken up for consideration the learned
Standing Counsel for the KSEB submitted that no proper
application has been submitted by the petitioners for getting
electric connection. In case, the petitioners submit a proper
application as contemplated under the relevant provisions of law
and comply with all the statutory formalities including mandatory
requirements regarding payments the request of the petitioners
for granting electricity connection will be considered in
accordance with law, it is further submitted. This is recorded.
WPC.No.33322/2010
: 2 :
Accordingly, this writ petition is disposed of in terms of the
said submissions.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma //true copy//
P.A to Judge