High Court Kerala High Court

Prasanth.R vs The Executive Engineer on 25 June, 2008

Kerala High Court
Prasanth.R vs The Executive Engineer on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19036 of 2008(N)


1. PRASANTH.R, M/S.VIEW TRACK CABLE
                      ...  Petitioner

                        Vs



1. THE EXECUTIVE ENGINEER, WEST CIRCLE,
                       ...       Respondent

2. ELECTRICAL INSPECTOR, K.S.E.B,

3. KERALA STATE ELECTICITY BOARD,

                For Petitioner  :SRI.K.I.SAGEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :25/06/2008

 O R D E R
                          K.M. JOSEPH, J.

            ````````````````````````````````````````````````````
                 W.P.(C) No. 19036 OF 2008 N
            ````````````````````````````````````````````````````
             Dated this the 25th day of June, 2008

                          J U D G M E N T

Prayers in the writ petition are as follows.

(i) issue a writ of mandamus or any other

appropriate direction directing the 1st respondent

to receive the pole rent for the year 2007-08 in 4

instalments waiving interests and costs.

(ii) issue a writ of mandamus or any other

appropriate writ, order or direction directing the 1st

respondent to consider and pass orders on Ext.P3

within the time limit fixed by this Hon’ble Court.

2. Having heard learned counsel for the petitioner and

learned standing counsel, the writ petition is disposed of

directing the 1st respondent to consider and take a decision on

Ext.P3 in accordance with law, after affording an opportunity

to hear the petitioner, within one month from the date of

receipt of a copy of this judgment.

Sd/-

(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/

P.A.TO JUDGE