IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 796 of 2009(T)
1. LAILA & ANOTHER
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD & ANOTHER
... Respondent
For Petitioner :SRI.N.M.MOHAMMED AYUB
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/01/2009
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 796 OF 2009 T
````````````````````````````````````````````````````
Dated this the 8th day of January, 2009
J U D G M E N T
Against Exts.P1 and P2, petitioners have preferred
Ext.P3 objection.
2. I heard learned counsel for the petitioners and learned
standing counsel for the Board.
Writ petition is disposed of directing the 2nd respondent to
consider Ext.P3 objection and take a decision thereon, in
accordance with law, after affording an opportunity of being heard
to the petitioners, within one month from the date of production of
a copy of this judgment. Till such time, there will be no
disconnection pursuant to Exts.P1 and P2.
(K.M.JOSEPH, JUDGE)
aks