IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20552 of 2006(V)
1. USHA KUMAR.V.R,
... Petitioner
Vs
1. THE ASSISTANT EXECUTIVE ENGINEER,
... Respondent
For Petitioner :SRI.R.MANOJ
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :04/08/2006
O R D E R
THOTTATHIL B RADHAKRISHNAN,J
---------------------------------------------------------
W.P.(C). NO. 20552 OF 2006
--------------------------------------------------------------
Dated this the 4nd day of August 2006
JUDGMENT
Learned standing counsel for the K.S.E.B, on instructions, submits that
the K.S.E. Board has not disconnected electricity supply to the premises of the
petitioner with Consumer No. 2599 and that no complaint has been received
from the petitioner in that regard. Accordingly this writ petition is disposed of
directing that on production of the copy of this judgment the respondent will
ensure that the petitioner is properly advised as to why there is no supply of
energy to the building of the petitioner.
THOTTATHIL B RADHAKRISHNAN
JUDGE
RV/