IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36582 of 2008(E)
1. ABDUL WAHAB, 45 YEARS,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. EXECUTIVE ENGINEER,
3. ASSISTANT EXECUTIVE ENGINEER
4. ASSISTANT ENGINEER,
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :12/12/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.36582 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of December, 2008
JUDGMENT
Petitioner challenges Exts.P5, P6 and P7.
2. Learned Standing Counsel points out that petitioner is free
to approach Consumer Grievances Redressal Forum, Kottarakkara.
In such circumstances, the writ petition is disposed of as
follows:
If the petitioner prefers a petition before the CGRF,
Kottarakkara within one month from today, the Forum will decide the
matter with opportunity of hearing to the petitioner within a period of two
months from the date of filing of the petition. Learned counsel for the
petitioner submits that the petitioner has already paid the amounts. The
payments made will be subject to the result of the decision by the CGRF.
(K.M. JOSEPH, JUDGE)
sb