IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24735 of 2010(N)
1. INDUS TOWERS LIMITED REPRESENTED
... Petitioner
2. BHARATHI INFRATEL LTD., LIMITED
3. IDEA CELLULAR LTD., REPRESENTED BY
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. KERALA STATE ELECTRICITY REGULATORY
3. ASSISTANT ENGINEER, ELECTRICAL
4. ASSISTANT ENGINEER, ELECTRICAL
For Petitioner :SRI.P.SATHISAN
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :20/08/2010
O R D E R
P.R.RAMACHANDRA MENON, J
--------------------------------------------
WP(C) NO. 24735 OF 2010
--------------------------------------------
Dated this the 20th day of August, 2010
JUDGMENT
The grievance of the petitioner is that inspite of satisfying all the
requirements as stipulated by the Board so as to have the additional
power allocation in respect of two different consumer Nos. 8689 and 5981
and despite preferring Exts.P8 and P8(a) applications for extending
necessary relief, the matter is still being kept in cold storage for nearly 12
months, which made the petitioner to approach this Court by filing the
present Writ Petition for appropriate relief.
2. The learned counsel for the respondents 3 and 4 submits
that, with regard to the consumer No.5981 forming the subject matter of
Ext.P8(a), the petitioner has satisfied the requirements and installation of
the ‘transformer’ of requisite capacity and drawing of the lines require
some more time and there is absolutely no lapse or negligence in this
regard.
3. With regard to the consumer No.8689, the learned counsel
submits that the petitioner is still to satisfy the ‘OYEC’ charges for
installation of the transformer, which is necessary, so as to extend the
relief. The learned counsel further submits that the actual requirements to
be satisfied by this petitioner will be intimated in writing within two weeks
2
WP(C) No. 24735/2010
and on satisfaction of the requirements, the matter will be positively dealt
with without any delay.
4. After hearing both the sides, the Writ Petition is disposed of,
directing the respondents 3 and 4 to inform the particulars to be satisfied by
the petitioner, so as to have the relief sought for. This shall be done within
two weeks from the date of receipt of a copy of this judgment. On receipt of
the communication as above, the petitioner to satisfy all the requirements
stipulated, on which event, the matter shall be considered and finalized for
extending the necessary relief within a further period of three months.
The Writ Petition is disposed of accordingly.
P.R.RAMACHANDRA MENON
JUDGE
dnc