High Court Kerala High Court

Southern College Of Engineering … vs Kerala State Electricity Board on 29 May, 2009

Kerala High Court
Southern College Of Engineering … vs Kerala State Electricity Board on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14865 of 2009(C)


1. SOUTHERN COLLEGE OF ENGINEERING AND
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD, REP.
                       ...       Respondent

2. EXECUTIVE ENGINEER, ELECTRICAL DIVISION,

3. ASSISTANT ENGINEER, ELECTRICAL SECTION,

4. THE KERALA STATE ELECTRICITY REGULATORY

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/05/2009

 O R D E R
                     ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.14865 OF 2009
               ------------------------
             Dated this the 29th day of May, 2009.

                           JUDGMENT

Prayer sought for in this writ petition is to quash Ext.P2

series and Ext.P3. Petitioner is also seeking a declaration that

Ext.P3 issued by the 4th respondent to the extent it classifies

the Educational Institutions under LT-VIIA is illegal.

2. It is pointed out that, this very issue has been

decided by this court in the judgment in Sr.Annie and

Another V. Kerala State Electricity Board and Ors. (2009(2)KHC

554) and the categorization impugned herein has been

upheld. In view of this judgment, challenge in this writ Petition

does not survive for consideration.

Writ Petition fails and is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/