IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12176 of 2010(V)
1. M/S.THE BHARAT PLYWOOD AND TIMBER
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE SPECIAL OFFICER (REVENUE),
For Petitioner :SRI.V.RAMKUMAR NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :07/04/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.P.(C) No. 12176 OF 2010
.........................................................................
Dated this the 7th April, 2010
J U D G M E N T
The learned Counsel for the petitioner submits that the grievance
projected in the Writ Petition has already been taken up before the
authorities by filing Exts.P18 and P19 representations and that the
limited relief now pressed before this Court is to cause the same to
be considered and disposed of in accordance with law at the earliest .
2. Heard the learned Standing Counsel for the respondent
Board as well.
3. Considering the facts and circumstances, the first respondent
is directed to consider and pass appropriate orders on Exts.P18 and
P19 representations, in accordance with law, of course, after giving
an opportunity of hearing to the petitioner, as expeditiously as
possible, at any rate, within a period of six weeks from the date of
receipt of a copy of the judgment .
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk