High Court Kerala High Court

Rajendran vs Kerala State Electricity Board on 11 July, 2008

Kerala High Court
Rajendran vs Kerala State Electricity Board on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32198 of 2005(G)


1. RAJENDRAN, PUTHUVILA HOUSE,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE ASSISTANT ENGINEER,

3. JAYACHANDRAN, KALEELIL VEEDU,

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  :SRI.JOSE J.MATHEIKEL, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2008

 O R D E R
                       KURIAN JOSEPH, J.
             -----------------------------------------
                  W.P(C) No.32198 of 2005
             -----------------------------------------
             Dated this the 11th day of July, 2008

                             JUDGMENT

In the matter of restoration of electric connection in case no

orders have been passed on Ext.P5 there will be a direction to the

first respondent to pass appropriate orders thereon in accordance

with law with notice to the petitioner and the 3rd respondent

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

of this judgment.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.32198 of 2005

———————————–

JUDGMENT

11th July, 2008