IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22399 of 2008(N)
1. THOMAS MATHEW
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. EXECUTIVE ENGINEER
3. ASST.EXECUTIVE ENGINEER
4. ASST.ENGINEER
5. CHAIRMAN
For Petitioner :SRI.LIJI.J.VADAKEDOM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :24/07/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 22399 of 2008
---------------------------------
Dated this the 24th day of July, 2008.
JUDGMENT
Heard learned counsel for the petitioner and the
learned Standing Counsel for KSEB. The petitioner is the
Managing Director of one K.E. Agro Products which has existing
power allocation of 130 H.P. He has sought for an additional
power allocation. It was rejected under Ext.P2 order. The
petitioner approached before the Consumer Grievance Redressal
Forum, which as per Ext.P3 order held that the petitioner was
denied sanction for availing additional power due to inordinate
delay caused by the Board authorities in sanctioning the
additional load. Therefore there is a deficiency of service on the
part of the Board authorities. Nevertheless the petitioner was
directed to approach the Board authorities. Accordingly, the
petitioner has filed Ext.P6 before the Chairman of the Board but
it was not considered by the Board as such.
2. Accordingly, the writ petition is disposed of directing the
5th respondent to place Ext.P6 before the Board within one
WPC. 22399/2008 2
month from the date of receipt of a copy of this judgment.
Thereupon the Board shall take a decision afresh within two
months thereafter, after hearing the petitioner.
V. GIRI, JUDGE.
Pmn/ WPC. 22399/2008 3