IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35727 of 2010(M)
1. A.M.ABRAHAM, S/O. MATHEW,
... Petitioner
Vs
1. THE CONSUMER DISPUTE REDRESSAL FORUM,
... Respondent
2. THE EXECUTIVE ENGINEER,
3. VIJAYAKUMAR, S/O. RAJAPPAN NAIR,
4. K.S.SURESH KUMAR @ AJI, S/O.
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 35727 of 2010
```````````````````````````````````````````````````````
Dated this the 30th day of November, 2010
J U D G M E N T
What is under challenge in this writ petition is an
interim order passed by the first respondent.
2. In my view, this writ petition is premature and is not
maintainable. Petitioner has to appear before the first
respondent, contest the matter and, if the order is adverse,
seek his remedies before the appellate authority. It is by
passing all these, the writ petition is filed. Therefore, I am not
inclined to entertain this writ petition.
Writ petition is dismissed.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge