High Court Kerala High Court

Pareeth Kunju vs The Kerala State Electricity … on 28 April, 2009

Kerala High Court
Pareeth Kunju vs The Kerala State Electricity … on 28 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12817 of 2009(V)


1. PAREETH KUNJU, THE PRESIDENT,
                      ...  Petitioner
2. NOUSHAD, THE SECRETARY,

                        Vs



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

2. THE EXECUTIVE ENGINEER,

3. THE EXECUTIVE ENGINEER,

4. THE ASSISTANT EXECUTIVE ENGINEER,

5. THE EXECUTIVE ENGINEER,

6. THE CIRCLE INSPECTOR OF POLICE,

7. THE SUB INSPECTOR OF POLICE,

8. THE MAYYANADU GRAMA PANCHAYATH,

9. THE ADICHANALLOOR GRAMA PANCHAYATH,

10. THRIKOVILVATTOM GRAMA PANCHAYATH,

11. MAS COMMUNICATION,

12. S.RAJKUMAR,

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  : No Appearance

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

 Dated :28/04/2009

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
               = = = = = = = = = = = = = =
                 W.P.C. NO. 12817 OF 2009
            = = = = = = = = = = = = = = =
         Dated this the 28th day of April, 2009.

                       J U D G M E N T

Learned counsel for the petitioner submits that the

petitioner will be satisfied if Ext.P3 series of representations

preferred before the 3rd respondent for redressal of the

grievance with regard to the drawing of cable through the

unauthorized poles is considered.

2. Heard both sides. The writ petition is disposed of

directing 3rd respondent to consider and pass appropriate

orders in Ext.P3 representation in accordance with law within

a period of three months from the date of receipt of a copy

of this judgment.

Sd/-

P.R. RAMACHANDRA MENON,
JUDGE.

ul/-

// true copy //
P.A. to Judge.