High Court Kerala High Court

Sadique V.S vs Kerala State Electricity Board on 10 April, 2008

Kerala High Court
Sadique V.S vs Kerala State Electricity Board on 10 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10136 of 2008(F)


1. SADIQUE V.S S/O. SAIDUMUHAMMED
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE DEPUTY ENGINEER

3. THE EXECUTIVE ENGINEER

4. THE ASSISTANT ENGINEER

5. THE CHIEF ELECTRICAL INSPECTOR

6. THE DEPUTY CHIEF ELECTRICAL INSPECTOR

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/04/2008

 O R D E R
              THOTTATHIL B.RADHAKRISHNAN, J.
                 -------------------------------------------
                    W.P.C.No.10136 of 2008
                 -------------------------------------------
             Dated this the 10th day of April, 2008


                             JUDGMENT

The sixth respondent will inspect the premises of the

petitioner and report on the status of the energy meter and the

CTs. If the sixth respondent points that there are any

rectifications or replacements required, that shall be ordered

and the party shall be bound by such directions. A report after

such exercise and appropriate instructions shall be given to the

fourth respondent who shall there upon act in terms of the

report and directions of the sixth respondent. Such inspection

shall be held within two weeks from now. Until the matter is

concluded as above, the petitioner will make payments on the

basis of the actual readings recorded in the meter. The writ

petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
JUDGE
csl