IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2531 of 2009()
1. K.S.GANESH
... Petitioner
Vs
1. KSEB
... Respondent
For Petitioner :SRI.SHAJI CHIRAYATH
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :12/11/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 2531 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of November, 2009
JUDGMENT
Basheer, J.
Appellant impugns the interim order passed by the
learned Single Judge by which the prayer made by the
appellant to restore electricity connection to this industrial
unit was rejected.
2. The learned Judge took the view that without making
payment of the entire amount covered under Ext.P4,
restoration cannot be ordered.
3. We have heard Sri.Shaji Chirayath, learned counsel
for the appellant and Sri.C.K.Karunakaran, learned Standing
Counsel for the Board.
4. Having heard learned counsel for the parties, we are
of the view that the order passed by the learned Single Judge
cannot be faulted. However, since the learned counsel
submits that the appellant is prepared to furnish bank
guarantee for the amount of Rs.4,44,752/-(Rupees four lakhs
WA No.2531 of 2009
-:2:-
fourty four thousand seven hundred and fifty two only) as
demanded by the Board in Ext.P4, we are of the view that the
appellant can be directed to do so, in which event the Board shall
restore the connection to the petitioner’s establishment. Ordered
accordingly.
The Writ Appeal is disposed of in the above terms.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb