IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5956 of 2009(L)
1. A.RASHMI PILLAI
... Petitioner
Vs
1. BHARATH SANCHAL NIGAM LIMITED
... Respondent
For Petitioner :SRI.SUBHASH CYRIAC
For Respondent :SRI.MATHEWS K.PHILIP,SC, BSNL
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.5956 OF 2009
------------------------
Dated this the 25th day of February, 2009.
JUDGMENT
Petitioner submits that by Ext.P1, she sought shifting
of her telephone now kept in her residential building to the
petrol pump of which she is the dealer. Complaining of
delay in passing orders on Ext.P1, this writ petition is filed.
2. The standing counsel appearing for the
respondents on instruction submits that Ext.P1 application
has not been received by the respondents. Although
petitioner asserts of having filed Ext.P1, nothing has been
placed on record to prove the correctness of the said
contention. In the light of the submission made by the
standing counsel for the respondents, the only course open
to the petitioner is to file a fresh application before the
concerned officer.
WP(c).No.5956/09 /2/
Accordingly, the writ petition is disposed of directing that
the petitioner shall file a fresh application before the
concerned officer along with a copy of this judgment. It is
directed that if an application is so received, orders thereon
shall be passed as expeditiously as possible and at any rate
within 3 weeks thereafter.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.5956/09 /2/