High Court Kerala High Court

B.Suriakumar vs General Manager on 25 March, 2010

Kerala High Court
B.Suriakumar vs General Manager on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7621 of 2010(C)


1. B.SURIAKUMAR, RESIDING AT JANAKI NIVAS,
                      ...  Petitioner

                        Vs



1. GENERAL MANAGER,
                       ...       Respondent

2. THE PALAKKAD DISTRICT MINI INDUSTRIAL

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. P.V.KRISHNAKUMAR, PARUVAYIL HOUSE,

5. JAYANTHY.R,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :25/03/2010

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
             ..............................................................................
                      W.P.(C) No. 7621 OF 2010
              .........................................................................
                      Dated this the 25th March, 2010



                                   J U D G M E N T

The petitioner is aggrieved of non-consideration of

Ext.P12 representation, expressing his grievances about the

delay in getting the electric connection allotted to the industrial

shed, which is stated as pending consideration before the first

respondent.

2. Heard the learned Standing Counsel appearing for the

respondent Board.

3. Considering the limited nature of the prayer sought for

and proposed to be given, this Court does not find it necessary to

issue notice to all respondents. In the above circumstances, the

first respondent is directed to consider Ext.P12 representation, in

accordance with law, after giving an opportunity of hearing to all

concerned, as expeditiously as possible, at any rate, within six

weeks from the date of receipt of a copy of the judgment.

W.P.(C) No. 7621 OF 2010

2

Status quo shall be maintained with regard to the possession of

the industrial shed allotted to the petitioner till such time.

The Writ Petition is disposed of.

P.R. RAMACHANDRA MENON,
JUDGE.

lk