High Court Kerala High Court

Powerlink vs Kerala State Consumer Disputes on 7 December, 2010

Kerala High Court
Powerlink vs Kerala State Consumer Disputes on 7 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36513 of 2010(L)


1. POWERLINK, T.C.14/1017,
                      ...  Petitioner

                        Vs



1. KERALA STATE CONSUMER DISPUTES
                       ...       Respondent

2. SHIROZ.A.R., S/O.ABDUL RASHEED,

                For Petitioner  :SRI.NAIR AJAY KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/12/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                  W.P.(C) No. 36513 of 2010 L
             ```````````````````````````````````````````````````````
           Dated this the 7th day of December, 2010

                            J U D G M E N T

Ext.P1 order passed by the CDRF was confirmed

by the State Commission by Ext.P5 order dismissing Ext.P4

appeal filed by the petitioner. It is challenging the above, this

writ petition is filed.

2. In my view, the Consumer Protection Act itself

provides for remedy for the petitioner before the National

Commission and in that view of the matter, I dismiss this writ

petition.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge