Kerala High Court
L.G.Seafoods(M/S Barakka Overseas ... vs Kerala State Electricity Board - Kseb on 15 September, 2022
Author: Amit Rawal
Bench: Amit Rawal
WP(C) No.21229/2022 1/1
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE AMIT RAWAL
Thursday, the 15th day of September 2022 / 24th Bhadra, 1944
WP(C) NO. 21229 OF 2022(C)
PETITIONER:
L.G.SEAFOODS(M/S BARAKKA OVERSEAS TRADERS) CC 18/343, PALLURUTHY
NADA, KOCHI- 682006, REPRESENTED BY ITS PROPRIETOR K.K. LIRAR
RESPONDENTS:
1. KERALA STATE ELECTRICITY BOARD LTD,- KSEB VYDYUTHI BHAVANAM, PATTOM,
THIRUVANANTHAPURAM - 685004, REPRESENTED BY ITS MANAGING DIRECTOR
2. THE ASSISTANT EXECUTIVE ENGINEER, ELECTRICAL SUB DIVISION,
THOPPUMPADY, KSEB LTD, 110 KV S/S COMPOUND, THOPPUMPADY PO, KOCHI
ERNAKULAM - 682005
3. KERALA STATE ELECTRICITY APPELLATE AUTHORITY CC 51/52, NEAR 110 KV
SUB STATION, VYTTILA, KOCHI - 682019.
Writ petition (civil) praying inter alia that in the circumstances
stated in the affidavit filed along with the WP(C) the High Court be
pleased to stay Ext P3 & P6 pending final disposal of the above writ
petition
This petition again coming on for orders upon perusing the petition
and the affidavit filed in support of WP(C) and this Court's order dated
29-06-2022 and upon hearing the arguments of M/S.BLAZE K.JOSE, URMILA
ZACHARIA & GOPIKA P. Advocates for the petitioners, SRI.B.PREMOD, STANDING
COUNSEL for R1 & R2 and of GOVERNMENT PLEADER for R3, the court passed the
following:
ORDER
Sri.B.Premod, learned standing counsel appearing for KSEB seeks time to file counter affidavit. Petitioner seeks time to address argument. Judgments given by the Standing Counsel, KSEB are ordered to be attached at the end of the paper book.
Post on 26-10-2022.
Interim order is extended till then.
Sd/- AMIT RAWAL JUDGE 15-09-2022 /True Copy/ Assistant Registrar