Kerala High Court
K.R.Aboobacker vs Executive Engineer on 23 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17653 of 2006(B)
1. K.R.ABOOBACKER, S/O.MOIDEENKUTTY,
... Petitioner
Vs
1. EXECUTIVE ENGINEER,
... Respondent
2. ASST. EXECUTIVE ENGINEER,
3. KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.K.P.MUJEEB
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/05/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.17653 of 2006
----------------------------------------------
Dated 23rd May, 2008.
J U D G M E N T
Petitioner approached this court aggrieved by the
penal bills issued by the respondents. It is submitted that Ext.P3
representation filed by the petitioner in that regard is pending
before the first respondent. In case no orders have been passed
on Ext.P3, the same shall be disposed of in accordance with law,
with notice to the petitioner, within three months from the date of
production of a copy of the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.17653 of 2006
———————————————-
J U D G M E N T
Dated 23rd May, 2008.