High Court Kerala High Court

Cheeru vs The District Collector on 25 July, 2008

Kerala High Court
Cheeru vs The District Collector on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32737 of 2005(V)


1. CHEERU, S/O.CHATHU, CHALIL HOUSE,
                      ...  Petitioner
2. AMMINI, D/O.CHATHU, CHALIL HOUSE,

                        Vs



1. THE DISTRICT COLLECTOR, MALAPPURAM.
                       ...       Respondent

2. THE CHIEF ELECTRICA ENGINEER,

3. THE ASISTANT EXECUTIVE ENGINEER,

4. THE VILLAGE OFFICER, KOTTAKKAL.

5. THE YESODHA, D/O.CHATHU, CHALIL HOUSE,

6. RAJAN, CHALIL HOUSE, INDIANOOR P.O.

                For Petitioner  :SRI.BINDU SREEKUMAR

                For Respondent  :SRI.JOSE J.MATHEIKEL, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                  W.P.(C) No.32737 OF 2005
              ---------------------------------------
            Dated this the 25th day of July, 2008.


                          J U D G M E N T

In the matter of drawing of an electric line, in case no action

has been taken on Exhibit P1 representation, there will be a

direction to the first respondent to dispose of the same in

accordance with law, with notice to the petitioners and

respondents 5 and 6, within a period of four months from the

date of production of a copy of this judgment.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 32737 OF 2005

J U D G M E N T

25.07.2008