High Court Kerala High Court

T.Karunakara Menon vs The Kerala State Electricity … on 29 November, 2006

Kerala High Court
T.Karunakara Menon vs The Kerala State Electricity … on 29 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 33588 of 2002(W)


1. T.KARUNAKARA MENON, THACHANCHERRY HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE ASSISTANT ENGINEER,

3. THE DEPUTY TAHSILDAR (REVENUE RECOVERY)

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.PROMY KAPRAKKATT

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/11/2006

 O R D E R
                            KURIAN JOSEPH, J.

                 ----------------------------------------------

                        O.P. No.33588  of  2002

                 ----------------------------------------------

                    Dated 29th    November,  2006.


                              J U D G M E N T

Petitioner approached this Court with certain

grievances regarding recovery as per Ext.P3. In case the

petitioner has any surviving grievance, it is for him to approach

the second respondent, in which case, the matter will be duly

considered and appropriate orders in accordance with law will be

passed by the said respondent within another two months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No.33588 of 2002 (W)

———————————————-

J U D G M E N T

Dated 29th November, 2006.