IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2377 of 2009()
1. THE MANJERI MUNICIPALITY,MANJERI,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE KERALA STATE ELECTRICITY BOARD,
3. THE DEPUTY TAHSILDAR,
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :03/11/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
------------------------------------------
W.A.No.2377 of 2009
------------------------------------------
Dated this the 3rd day of November, 2009
JUDGMENT
S.R.Bannurmath, C.J.
Challenging the judgment of the learned Single Judge
dated 17th August, 2009 in W.P.(C) No.3841 of 2009, directing the
first respondent Kerala State Electricity Board to reconsider the
demand made to the appellant Municipality for payment of the
balance amount towards electrical energy consumed by the
beneficiary committee for supply of drinking water, the present writ
appeal is filed.
2. Taking into consideration the undisputed fact that the
contract for supply of electrical energy is between the first
respondent and the appellant Municipality and merely because it has
entered into an agreement with the beneficiary committee, that
prima facie, does not absolve the appellant’s liability to pay the
electricity charges. However, as the appellant/petitioner has raised
W.A.No.2377 of 2009
– 2 –
certain questions regarding limitation and discontinuation of the
Scheme, the learned Single Judge, in our view, has rightly directed
the first respondent Board to examine both the aspects and take a
decision in accordance with law.
3. As such, considering the arguments once again, we
do not find any illegality in the impugned order passed by the
learned Single Judge. Therefore, we dismiss the writ appeal keeping
in tact the liberty as reserved by the learned Single Judge to the
appellant.
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns