IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14234 of 2008(T)
1. M/S.SILVERSTREAM PLASTICS & CHEMICALS,
... Petitioner
Vs
1. THE SPECIAL OFFICER (REVNUE)
... Respondent
2. THE ASSISTANT ENGINEER,
3. THE DEPUTY CHEIEF ENGINEER,
4. THE KERALA STATE ELECTRICITY BOARD,
For Petitioner :SRI.K.M.FIROZ
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 14234 OF 2008 T
````````````````````````````````````````````````````
Dated this the 13th day of August, 2008
J U D G M E N T
Prayers in the writ petition are as follows:
(i) call for the records leading to
Exts.P1, P3 and P4 notices and Ext.P8 order
and quash Exts.P3 and P4 and all the
proceedings leading to that and Ext.P8 order
by issuing a writ of certiorari or any other
appropriate writ direction or order;
(ii) direct the respondents to furnish
to the petitioner the details and calculation of
the demand covered by Ext.P4 by issuing a
writ of mandamus or any other appropriate
writ direction or order;
(iii) direct the respondents to refund
to the petitioner the amount paid by the
petitioner based on Ext.P3 demand by
issuing a writ of mandamus or any other
appropriate writ direction or order; and
(iv) direct the respondents not to take
any disconnection steps pursuant to Exts.P4
and P8 issued by the 1st respondent by
issuing a writ of mandamus or any other
appropriate writ direction or order.
WPC.14234/08
: 2 :
2. Learned standing counsel points out that the
petitioner has an effective alternate remedy by approaching
the Consumer Disputes Redressal Forum, Ernakulam. I feel
that the petitioner can be relegated to approach the
Consumer Disputes Redressal Forum, Ernakulam.
Accordingly, leaving open the contentions of the petitioner,
writ petition is disposed of relegating the petitioner to pursue
his remedy before the Consumer Disputes Redressal Forum,
Ernakulam. If the petitioner approaches the Consumer
Disputes Redressal Forum, Ernakulam with an application
pointing out his grievances within three weeks from today,
the Consumer Disputes Redressal Forum, Ernakulam will
consider the same and take appropriate decision in
accordance with law within three months from the date of
receipt of such application. Till such decision is taken by the
Forum, the interim order passed by this court will continue.
Sd/-
(K.M.JOSEPH, JUDGE)
aks