IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20602 of 2008(C)
1. M/S. HARBOUR FISHERIES
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. THE DEPUTY CHIEF ENGINEER
3. THE ASSISTANT ENGINEER
For Petitioner :SRI.KKM.SHERIF
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/11/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 20602 OF 2008 C
````````````````````````````````````````````````````
Dated this the 3rd day of November, 2008
J U D G M E N T
Prayer in the writ petition is as follows.
” issue a writ of mandamus or any
other appropriate writ or order directing the
respondents to re-effect the power
connection forthwith without demanding any
further amount.”
2. Pursuant to interim order dated 24.7.2008, the
petitioner has paid Rs.57,237/- and the connection has been
restored. Learned counsel for petitioner submits that no
further orders are necessary and the petitioner will work out
any further grievance he has before the appropriate forum.
Accordingly, writ petition is closed without prejudice to
the right of the petitioner to approach the appropriate forum.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE