High Court Kerala High Court

Aleyamma Thomas vs Kerala State Electricity B0Ard on 24 January, 2008

Kerala High Court
Aleyamma Thomas vs Kerala State Electricity B0Ard on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 231 of 2008()


1. ALEYAMMA THOMAS,W/O. V.L.THOMAS
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY B0ARD
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER

3. ASSISTANT ENGINEER

                For Petitioner  :SRI.JULIAN XAVIER

                For Respondent  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :24/01/2008

 O R D E R
                           H.L.Dattu,C.J. & K.M.Joseph,J.
                         -----------------------------------------------
                                 W.A.No.231 of 2008
                        --------------------------------------------------
                       Dated, this the 24th day of January, 2008

                                        JUDGMENT

H.L.Dattu,C.J.

Against an interim order passed by the learned Single Judge, the

petitioner in the writ petition is before us in this Writ Appeal.

(2) The learned Single Judge, while admitting the writ petition,

has put the petitioner on certain terms. Those conditions imposed, in our opinion,

are neither excessive nor arbitrary. Therefore, we do not intend to interfere with

the impugned order. Accordingly, the Writ Appeal requires to be rejected and it

is rejected.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.M.Joseph
Judge
vku/-