High Court Kerala High Court

Kerala State Electricity Board vs Joseph M.Kalliyvayalil on 7 June, 2010

Kerala High Court
Kerala State Electricity Board vs Joseph M.Kalliyvayalil on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 903 of 2010()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner
2. THE DEPUTY CHIEF ENGINEER,
3. THE SPECIAL OFFICER (REVENUE)

                        Vs



1. JOSEPH M.KALLIYVAYALIL,
                       ...       Respondent

2. THE OMBUDSMAN FOR ELECTRICITY,

3. THE CONSUMER GRIEVANCE REDDRESSAL FOURM

                For Petitioner  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :07/06/2010

 O R D E R
                      PIUS C. KURIAKOSE &
                     C. K. ABDUL REHIM, JJ.
           ------------------------------------------------
                      W. A. No.903 of 2010
           ------------------------------------------------
              Dated this the 7th day of June, 2010

                           JUDGMENT

Pius C. Kuriakose, J

Sri.C.K.Karunakaran takes notice on behalf of the

respondent. Heard both sides. It is not disputed before us

that Ext.P5 which is directed to be implemented under the

impugned judgment is under challenge before this Court in

another WPC.11528/10 and is under stay. Under the above

circumstances, we are of the view that it is not necessary to

entertain this Writ Appeal further. The Writ Appeal is

disposed of in view of the stay order passed in

WPC.11528/10 against the operation of Ext.P5. The W.P.C

itself is closed.

PIUS C. KURIAKOSE
JUDGE

C. K. ABDUL REHIM
JUDGE
kns/-