IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28871 of 2008(K)
1. C.K.ALAVI MUSSALIYAR
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER
3. THE ASSISTANT ENGINEER
4. THE DEPUTY THASILDHAR (RR)
For Petitioner :SRI.P.BHASKARAN
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice K.M.JOSEPH
Dated :23/10/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 28871 OF 2008 K
--------------------------------------
Dated this the 23rd October, 2008
JUDGMENT
Petitioner seeks a direction to restore the electric
connection after remitting the dues payable by him. Petitioner
has submitted Ext.P6 request to restore the electric supply.
2. I heard the learned counsel appearing for the petitioner
and the learned standing counsel appearing on behalf of the
respondent Electricity Board. Counsel for petitioner would
submit that the petitioner has already remitted the entire dues,
and that he is also willing to comply with all the formalities.
Learned standing counsel submits that the petitioner has to
comply with Regulation 41 of the KSE Board Terms and
Conditions of Supply, 2005. In such circumstances, the Writ
Petition is disposed of directing that if the petitioner complies
with the necessary conditions for restoration of power supply
and also applies before the concerned Executive Engineer, the
WPC.28871/08 K 2
concerned Executive Engineer will, if all the conditions are
satisfied, restore the electric connection to the petitioner at the
earliest.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge