High Court Kerala High Court

N.R.Shaji vs Asst.Executive Engineer on 30 June, 2009

Kerala High Court
N.R.Shaji vs Asst.Executive Engineer on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18193 of 2009(T)


1. N.R.SHAJI,AGED 41 YEARS,S/O.N.K.RAJAN,
                      ...  Petitioner

                        Vs



1. ASST.EXECUTIVE ENGINEER,KERALA STATE
                       ...       Respondent

2. EXECUTIVE ENGINEER,KERALA STATE

3. KERALA STATE ELECTRICITY BOARD,

                For Petitioner  :SMT.P.JAYA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/06/2009

 O R D E R
                   ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.18193 OF 2009
              ------------------------
            Dated this the 30th day of June, 2009.

                         JUDGMENT

Petitioners submits that by Ext.P1 he applied for

shifting an electric post with 11K.V line. Thereupon by

Ext.P2 he was asked to deposit an amount of Rs.18,428/-

which is said to have been complied with by Exts.P3 and P4.

Although such deposit was made way back in February,

2009, there has not been any progress in the shifting of

the electric post and the line. Finally the petitioner has

preferred Ext.P6 before the first respondent and even

thereafter there has not been any progress. It is in these

circumstances the writ petition has been filed.

2. On the pleading what is seen is that on the

application made by the petitioner for shifting the post, he

was called upon to make remittance of the amount

required, which is also been done. Having complied with

WP(c).No.18193/09 2

that requirement there is no reason why, the respondents

should have delayed further action on Ext.P1.

3. Be that as it may, now that the petitioner filed Ext.P6

before the first respondent, I direct the first respondent to .

consider and take necessary action on it, as expeditiously as

possible and at any rate within 6 weeks from the date of

production of a copy of the judgment.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.18193/09 3