IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 628 of 2009(Y)
1. BHARAT SANCHAR NIGAM LTD
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. DEPUTY CHIEF ENGINEER
3. ASSISTANT ENGINEER, KSEB,
4. SUB ENGINEER, KSEB, ALAKODE.
For Petitioner :SRI.C.S.RAMANATHAN
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice K.M.JOSEPH
Dated :12/01/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 628 OF 2009 Y
--------------------------------------
Dated this the 12th January, 2009
JUDGMENT
Petitioner calls in question Exts.P3, P4, P5 and P6. I heard
the learned counsel for the petitioner and the learned
Government Pleader. Apparently, Ext.P3 is a Mahazar and P4 is
a provisional bill. Ext.P5 is stated to be a final bill. Ext.P6 is
the communication from the Assistant Engineer to the BSNL.
Learned standing counsel would submit that Exts.P4 and P5 can
be treated as provisional bills and the petitioner will be afforded
an opportunity of being heard and a decision will be taken in
accordance with law. In the light of this submission, which I
record, the Writ Petition is disposed of directing that if the
petitioner files objection to Ext.P5 within ten days from today, it
will be considered in accordance with law, after affording an
opportunity of hearing to the petitioner, within one month from
the date of filing the objection. Till such time, there will be no
disconnection pursuant to the impugned communication.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge