High Court Kerala High Court

The Kerala State Electricity … vs Thomas on 12 March, 2010

Kerala High Court
The Kerala State Electricity … vs Thomas on 12 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 468 of 2005()


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

                        Vs



1. THOMAS, S/O. JOSEPH,
                       ...       Respondent

                For Petitioner  :SRI.K.S.ANIL, SC, KSEB

                For Respondent  :SRI.C.K.VIDYASAGAR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :12/03/2010

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                    -------------------------------
                   C.R.P.NO.468 OF 2005 ()
                  -----------------------------------
          Dated this the 12th day of March, 2010

                            O R D E R

The learned counsel for the petitioner submits that the

matter has been settled in the Lok Adalat, and, hence, the

revision may be allowed to the withdrawn. Revision dismissed as

withdrawn.

S.S.SATHEESACHANDRAN
JUDGE

prp