IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23886 of 2006(R)
1. S.SURENDRAN, ANAYADIKANNIMEL,
... Petitioner
Vs
1. THE TAHSILDAR, TALUK OFFICE,
... Respondent
2. THE VILLAGE OFFICER, OCHIRA,
3. KERALA STATE ELECTRICITY BOARD,
4. ASSISTANT ENGINEER, ELECTRICAL
5. ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.VPK.PANICKER
For Respondent :SRI.K.S.ANIL, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/10/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.23886 of 2006
-----------------------------------------
Dated this the 22nd day of October, 2008
JUDGMENT
Petitioner is aggrieved by the coercive steps taken for
recovery of the electricity dues. The grievance is that Ext.P5
representation has not so far been considered by the 5th
respondent. There will be a direction to the 5th respondent to
pass orders on Ext.P5 with notice to the petitioner within two
months from the date of receipt of a copy of the judgment. Any
further steps for recovery shall only be taken after the disposal of
the representation as above.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.23886 of 2006
———————————–
JUDGMENT
22nd October, 2008