IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4663 of 2007(E)
1. SIJU ANTONY, S/O.ANTONY,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD
... Respondent
2. DEPUTY CHIEF ENGINEER,
3. THE ASSISTANT ENGINEER,
For Petitioner :SRI.T.J.MICHAEL
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.4663 of 2007
----------------------------------------------
Dated 26th November, 2008.
J U D G M E N T
In the matter of fixation of pole rent, in case the
petitioner has still any grievance left, he may approach the first
respondent. In the event of the petitioner approaching the first
respondent within one month from today, appropriate orders in
accordance with law will be passed by the first respondent within
another four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.4663 of 2007
———————————————-
J U D G M E N T
Dated 26th November, 2008.