IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 2555 of 2001()
1. K.S.E.B.
... Petitioner
Vs
1. K.A.RAGHAVAN
... Respondent
For Petitioner :SRI.N.D.PREMACHANDRAN, SC, KSEB
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :30/03/2009
O R D E R
K.T.SANKARAN, J.
-------------------------------------
C.R.P.No.2555 of 2001
------------------------------------
Dated this the 30th day of March, 2009
ORDER
This revision is filed by the Kerala State Electricity Board against
the order in O.P.No.303 of 1999 on the file of the court of the
Additional District Judge, Thalassery. The District Court disposed of 8
original petitions including O.P.No.303 of 1999, by a common order.
Against O.P.No.315 of 1999 and O.P.No.316 of 1999, the Board had
filed C.R.P.Nos.2562 of 2001 and 2839 of 2001 which were disposed of
on 21st February 2003 and 24th March 2003 respectively. This Court
did not interfere with the order passed by the court below except
granting an order to keep in abeyance the execution proceedings for a
period of three months and four months respectively. In these
circumstances, this Civil Revision Petition is also dismissed.
K.T.SANKARAN,
JUDGE
csl