IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11737 of 2006(V)
1. CHINNAMMA SCARIA,
... Petitioner
Vs
1. THE DEPUTY TAHSILDAR,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. THE AGRICULTURE OFFICER,
4. THE VILLAGE OFFICER, MANNARKKADU,
5. MR.BABY, S/O. JOHN,
For Petitioner :SRI.K.R.VINOD
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.11737 OF 2006
---------------------------------------
Dated this the 1st day of September, 2008.
J U D G M E N T
Petitioner is aggrieved by the steps taken for recovery of
electricity dues. The main grievance is that petitioner has not
been furnished with a true statement of accounts. There is
already an interim order dated 25.04.2006 directing the
petitioner to remit Rs.7,500/- .
2. There will be a direction to the second respondent to
furnish true statement of accounts to the petitioner within a
period of one month from the date of receipt of a copy of this
judgment and in case there is any dispute on the statement
furnished by the second respondent, it will be open to the
petitioner to pursue her statutory remedy. In order to enable the
petitioner to workout the relief as above, interim order referred
to above will continue for a period of six months and the fate of
the steps taken by the petitioner pursuant to the interim order
will depend on the action pursued by the petitioner.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 11737 OF 2006
J U D G M E N T
01.09.2008