IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32239 of 2008(K)
1. P.N. SAGAR, SREEKOVIL,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT ENGINEER,
3. MR.M. NISSAR,
For Petitioner :SRI.T.RAJESH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/11/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 32239 OF 2008 K
````````````````````````````````````````````````````
Dated this the 3rd day of November, 2008
J U D G M E N T
Petitioner challenges Exts.P1 and P3. Ext.P1 is
the mahazar and Ext.P3 is the additional bill. Petitioner has
filed Ext.P5.
2. I heard learned counsel for the petitioner and
learned standing counsel.
Writ petition is disposed of directing the 2nd respondent
to consider and take a decision on Ext.P5 in accordance with
law, after affording an opportunity for hearing to the petitioner,
within one month from the date of receipt of a copy of this
judgment. Till such time, there will be no disconnection
pursuant to Ext.P3.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE