Kerala High Court
M/S.Mayura Park vs Kerala State Electricity Board on 18 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15851 of 2009(B)
1. M/S.MAYURA PARK,CON.NO.8997,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE DEPUTY CHIEF ENGINEER,K.S.E.BOARD,
3. THE EXECUTIVE ENGINEER,K.S.E.BOARD,
4. THE ASST.EXECUTIVE ENGINEER,
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/06/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 15851 OF 2009 (B)
=====================
Dated this the 18th day of June, 2009
J U D G M E N T
Petitioner’s grievance is regarding the delay in energising
the additional power allocation of 110 KVA sanctioned vide Ext.P3.
2. Standing counsel appearing for the respondents on
instruction submits that the energisation pursuant to Ext.P3 will
be done within two weeks from today.
I record the above submission and close the writ petition.
ANTONY DOMINIC, JUDGE
Rp