High Court Kerala High Court

A.K.Raja Anwar vs The Assistant Executive Engineer on 12 December, 2006

Kerala High Court
A.K.Raja Anwar vs The Assistant Executive Engineer on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 14767 of 2002(G)


1. A.K.RAJA ANWAR S/O.P.B.KUNJU MOHAMMED
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EXECUTIVE ENGINEER,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR (REVENUE RECOVERY)

3. T.C.JULIAT,H.NO.II/581,D/O.LATE CHACKO,

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  :SRI.C.C.THOMAS, SC, K.S.E.B

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :12/12/2006

 O R D E R
                               KURIAN JOSEPH, J.

                        -----------------------------------------

                               O.P.No. 14767 of  2002

                        -----------------------------------------

                 Dated this the 12th  day of  December, 2006


                                     JUDGMENT

The challenge is on the recovery steps initiated as per Ext.P3. It

is seen that the same is in respect of arrears of energy charges from

12/2001 to 2/2002. According to the petitioner he had transferred the

property to the 3rd respondent as early as in 1996 as per Ext.P1 and the

intimation thereof was given as per Ext.P2. The contention of the

Board is that no such intimation was received. Be that as it may, it is

admitted in the counter affidavit that the connection was dismantled on

18-12-2001. If that be so, there cannot be any arrears in respect of a

dismantled connection after dismantlement. Apparently there is a

mistake in Ext.P3. It is also to be noted that at the very premises where

the connection was originally given there is another service connection.

Under the Conditions of Supply of Electrical Energy there cannot be a

service connection in the premises in respect of which there is arrears

by way of an earlier electric connection. The 3rd respondent has stated

in Ext.R1(b) that he has since transferred the property to another

OP NO.14767/2002

-:2:-

person. Therefore, I quash Ext.P3 making it clear that it will be open to

respondents 1 and 2 to realise the arrears, if any, in respect of the

premises from the 3rd respondent or the subsequent transferee, where

there is still a service connection.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

O.P.NO.14767/2002

JUDGMENT

12th December, 2006