Kerala High Court
S.S.Laila vs Kerala State Electricity Board on 11 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11214 of 2005(I)
1. S.S.LAILA, D/O. SAVITRI,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. THE DISTRICT COLLECTOR,
4. K.SADANANDAN, S/O. KUNJAN,
5. SASIDHARAN, S/O. CHELLAPPAN,
6. CHOTHY,
7. ADDITIONAL DISTRICT MAGISTRATE,
For Petitioner :SRI.R.S.KALKURA
For Respondent :SRI.T.R.RAMACHANDRAN NAIR, 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.11214 of 2005
-----------------------------------------
Dated this the 11th day of July, 2008
JUDGMENT
In the matter of drawing of electric line in case the
beneficiaries have not been granted electric connection they may
approach the second respondent in which case appropriate action
for giving the connection to the beneficiaries through the most
feasible alternate route available will be taken by the second
respondent expeditiously.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.11214 of 2005
———————————–
JUDGMENT
11th July, 2008