IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34950 of 2004(I)
1. MOLIKEM ALLOYS, POYYA, MALA,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. SPECIAL OFFICER (REVENUE), KERALA STATE
For Petitioner :SRI.SHAMIER MARICKAR
For Respondent :SRI.P.SANTHALINGAM, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/11/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
Writ Petition (Civil) No.34950 of 2004
----------------------------------------------
Dated 22nd November, 2007.
J U D G M E N T
Petitioner is aggrieved by Ext.P2 demand made by the
Special Officer, Revenue. It is seen that the petitioner has made
Ext.P3 request before the second respondent regarding the
waiver of energy charges. There will be a direction to the second
respondent/competent authority to look into Ext.P3 and take
appropriate action in accordance with law with notice to the
petitioner within a period of four months from the date of
production of a copy of the judgment. The interim order passed
by this court on 2.12.2004 will continue till such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs