IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31961 of 2006(E)
1. SURESH KUMAR J.,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. CHIEF ELECTRICAL INSPECTOR,
3. EXECUTIVE ENGINEER,
4. ASSISTANT ENGINEER,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 31961 of 2006
-----------------------------------------
Dated this the 5th day of September, 2008
JUDGMENT
Aggrieved by the impugned bills petitioner has submitted
Ext.P9 before the 3rd respondent. There will be a direction to the
3rd respondent/competent authority to consider Ext.P9 with notice
to the petitioner and pass appropriate orders in accordance with
law within a period of four months from the date of receipt of a
copy of the judgment. The interim order passed by this court will
continue till such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.31961 of 2006
———————————–
JUDGMENT
5th September, 2008