High Court Kerala High Court

K.J. Thomaskutty vs Kerala State Electricity Board on 22 August, 2008

Kerala High Court
K.J. Thomaskutty vs Kerala State Electricity Board on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21830 of 2008(W)


1. K.J. THOMASKUTTY,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. EXECUTIVE ENGINEER,

3. ASSISTANT EXECUTIVE ENGINEER,

4. K. SURESH,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.P.P.THAJUDEEN

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :22/08/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.21830 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 22nd day of August, 2008

                                      JUDGMENT

In this writ petition, what is challenged is Ext.P10. Ext.P10 is

stated to be issued on the basis of the direction contained in W.P.(C) 17462

of 2008. The bill is issued by the Assistant Executive Engineer.

2. Today, I have allowed the R.P. 905 of 2008 in W.P.(C).

17462 of 2008 and further substituted the direction to the fifth respondent as

a direction to the Assistant Engineer. In the light of this direction, Ext.P10

cannot have any legs to stand on and I quash the same without prejudice to

the proceedings as contemplated in W.P.(C) 17462 of 2008.

The writ petition is disposed of as above.

(K.M. JOSEPH, JUDGE)

sb