IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21859 of 2009(B)
1. ALICE RAJU, W/O.JOSEPH,
... Petitioner
Vs
1. SPECIAL TAHSILDAR, LA(NH),
... Respondent
2. EXECUTIVE ENGINEER, KERALA STATE
3. STATE OF KERALA REPRESENTED BY THE
4. KERALA STATE ELECTRICITY BOARD
5. ASST. EXE-ENGINEER, ELECTRICAL SECTION,
For Petitioner :SRI.LIJI.J.VADAKEDOM
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/08/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.21859 OF 2008
-------------------------------------------
Dated this the 3rd day of August, 2009
JUDGMENT
Heard learned counsel for the petitioner, learned
Government Pleader for respondents 1 to 3 and learned standing
counsel for respondents 4 and 5.
The petitioner states that she is prepared to surrender a
parcel of property for the shifting of a transformer which,
according to her, is causing inconvenience. Accordingly, she has
placed Ext.P4 representation. The competent among the
respondents will take that representation and issue a decision
thereon, having regard to the totality of the facts and
circumstances. This writ petition is so ordered, leaving open all
other issues. It will be open to the petitioner to make a further
representation to the KSEB also.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.3/8.