High Court Kerala High Court

P.B.Gopalakrishnan vs Kerala State Electricity Board on 5 March, 2010

Kerala High Court
P.B.Gopalakrishnan vs Kerala State Electricity Board on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6520 of 2010(L)


1. P.B.GOPALAKRISHNAN,CONSUMER NO.15599,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,PATTOM,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,KERALA STATE

3. THE ASSISTANT ENGINEER,KERALA STATE

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :05/03/2010

 O R D E R
          P.R. RAMACHANDRA MENON, J.
                ...................................................
                  WP (C) NO. 6520 OF 2010
                ...............................................
           Dated this the 5th day of March, 2010


                         J U D G M E N T

The petitioner has approached this Court seeking for

the following reliefs:

i) Issue a writ of certiorari or any other appropriate

writ, order or direction, calling for the records

leading to Exhibits P1 and P2 and quash the same or

in the alternative direct the 3rd respondent to dispose

of Exhibit P3 after hearing the petitioner;

ii) Issue a writ of mandamus or any appropriate writ

order or direction, directing the 3rd respondent to

dispose of the application submitted by the petitioner

for an additional connection to the ground floor of the

building forthwith

iii) Direct the 3rd respondent not to proceed with any

WP (C) NO. 6520 OF 2010
2

coercive action pursuant to Exhibits P1 and P2;

iv) Issue such other and further reliefs as this

Honourable Court may deem fir and proper in the

facts and circumstances of the case; and

v) Award cost to the petitioner.

2. Learned Standing Counsel appearing for the

respondents submits that Exhibit P3 statement of

objections preferred by the petitioner before the 3rd

respondent will definitely be looked into and appropriate

orders will be passed thereon and that no coercive steps

will be taken before finalisation of the proceedings as

above.

3. After hearing both the sides, the above

submission is recorded and the writ petition is disposed

of, directing the second respondent to consider Exhibit

P3 statement of objections and pass appropriate orders in

WP (C) NO. 6520 OF 2010
3

accordance with law and communicate the same to the

petitioner as expeditiously as possible, at rate within a

period of one month from the date receipt of a copy of this

judgment.

Sd/-

P.R. RAMACHANDRA MENON,
JUDGE.

rkc