Kerala High Court
Leela vs The Kerala State Electricity … on 31 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32380 of 2007(D)
1. LEELA, W/O. VIJAYAN,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT ENGINEER,
3. VASUDEVAN MOHANAN,
4. RATNAMMA RAJAPPAN,
For Petitioner :SRI.R.REJI
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :31/10/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.32380 OF 2007
-------------------------------------------
Dated this the 31st day of October, 2007
JUDGMENT
Heard learned counsel for the petitioner and standing
counsel for the respondents.
Without expressing anything on merits, this writ petition is
disposed of directing that Ext.P4 shall be taken up by the second
respondent and a decision rendered thereon in accordance with
law, within a period of one month from the date of receipt of a
copy of this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.