High Court Kerala High Court

Santha Janardhanan vs K.S.E.B Rep By Its Secretary on 16 November, 2007

Kerala High Court
Santha Janardhanan vs K.S.E.B Rep By Its Secretary on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 19345 of 2000(C)



1. SANTHA JANARDHANAN
                      ...  Petitioner

                        Vs

1. K.S.E.B REP BY ITS SECRETARY, TVM
                       ...       Respondent

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  :SRI.C.RAGHAVAN, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :16/11/2007

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                    O.P. NO. 19345 OF 2000
              ---------------------------------------
         Dated this the 16th day of November, 2007.


                          J U D G M E N T

Petitioner approached this Court aggrieved by the bills

issued by the second respondent. It will be open to the petitioner

to approach the Executive Engineer of the concerned Division. In

the event of the petitioner filing an appeal before the Executive

Engineer within a period of one month from today, the said

authority/competent authority shall consider the matter with

notice to the petitioner and pass appropriate orders in accordance

with law within a period of another three months. Interim order

passed by this Court will continue till such time.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. NO. 19345 OF 2000

J U D G M E N T

16.11.2007