Kerala High Court
In The High Court Of Kerala At … vs Kerala State Electricity Board on 23 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9128 of 2009(T)
20. SRUTHI BAHULEYAN,
... Petitioner
1. KANTHI BAI C.G.,
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. ASSISTANT ENGINEER,
3. ELECTRICITY OMBUDSMAN,
For Petitioner :SRI.BLAZE K.JOSE
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :23/03/2009
O R D E R
K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No.9128 of 2009-I
----------------------------------------------
Dated, this the 23rd day of March, 2009
J U D G M E N T
I heard learned counsel for the petitioner and
learned standing counsel for the respondent Board.
2. The writ petition is disposed of directing the 3rd
respondent to consider and take a decision on the stay
application filed along with Ext.P10, in accordance with law,
within a period of two weeks from the date of receipt of a
copy of this judgment. Till such a decision is taken there will
be no disconnection of supply.
(K.M.JOSEPH)
JUDGE.
MS