IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22198 of 2008(P)
1. M/S GENFOCUS INFOTECH(I)LTD.,
... Petitioner
Vs
1. ACCOMMODATION CONTROLLER,
... Respondent
2. INFOPARK KERALA,
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent :SRI.P.A.AHAMED, SC, INFOPARKS
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/08/2008
O R D E R
P.R.RAMAN &
T.R.RAMACHANDRAN NAIR,JJ.
-------------------------------
W.P.(C)NO.22198 OF 2008
--------------------------------
Dated this the 19th day of August,2008
JUDGMENT
Raman,J.
Serious dispute of facts arises for consideration in this writ
petition. Hence, we are not inclined to grant the main relief as
sought for in this writ petition. However, there is an incidental
prayer for a direction to the Accommodation Controller to dispose
of Ext.P6 application pending before him. Admittedly, the
petitioner was an allottee of space into Infopark. The 2nd
respondent contended that the petitioner has not even applied for
power supply connection and actually Infopark is supplying
electricity as an interim measure. But the petitioner was a chronic
defaulter in payment of electricity charges and there is huge arrears
amounting to Rs.17 lakhs as of now. There are various other
disputes also. However, since the application (Ext.P6) is pending
before the Accommodation Controller, the 2nd respondent is
-2-
WP(C).No.22198/2008
entitled to raise their contentions before him. If only the
Accommodation Controller finds that power supply was
disconnected unjustifiably, there arises any relief to be granted in
favour of the petitioner, However, this is a matter for consideration
by that authority. Hence, we direct the Accommodation Controller
to dispose of the application (Ext.P6) expeditiously.
Writ Petition is disposed of as above.
P.R.RAMAN,
Judge.
T.R.RAMACHANDRAN NAIR,
Judge.
kcv.