High Court Kerala High Court

Sreekumar vs Kerala State Electricity Board on 5 March, 2009

Kerala High Court
Sreekumar vs Kerala State Electricity Board on 5 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28459 of 2007(K)


1. SREEKUMAR, S/O. NEELAKANDAKURUP,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. EXECUTIVE ENGINEER,

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.P.P.THAJUDHEEN,SC FOR KSEB

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :05/03/2009

 O R D E R
                         K.M.JOSEPH, J.
        ------------------------------------------------------
                W.P.(C) No. 28459 of 2007-K
           ----------------------------------------------
            Dated, this the 5th day of March, 2009

                         J U D G M E N T

I heard learned counsel for the petitioner and

learned standing counsel for the K.S.E.B. Learned counsel for

the petitioner submits that pursuant to the interim order, a

decision has been taken on 29.11.2008. In the interim order

this court has directed that the cables of the petitioner shall

not be dismantled provided the petitioner remits the normal

rate of pole rental from July, 2000. According to the

petitioner, petitioner has remitted the amounts. According to

the standing counsel it is not paid.

2. The writ petition is disposed of giving liberty to

the petitioner to challenge the order passed pursuant to the

interim order. It is made clear that if the petitioner has not

remitted the pole rental as directed by this court it will be

open to the respondents to take such steps in accordance

with law including dismantling of poles.

(K.M.JOSEPH)
JUDGE.

MS