IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20518 of 2008(P)
1. ALEX PAUL, MANAYATH HOUSE,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. THE ASSISTANT ENGINEER,
For Petitioner :SRI.P.VINODKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 20518 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of July, 2008
JUDGMENT
Petitioner challenges Exts.P6 and P8 and seeks a direction to
the third respondent to pass final orders considering Ext.P7 objection.
2. I heard learned Standing Counsel also. He submits that
Ext.P6 is a bill issued under Section 126 of the Electricity Act and Ext.P8 is
the regular bill. According to the petitioner Ext.P8 is a bill which combines
the regular bill as also the demand raised in Ext.P6. As far as Ext.P6 is
concerned, it is submitted by the learned counsel for the respondents that it
can be treated as a provisional bill and the petitioner can file objections
under Section 127 of the Electricity Act, therefore it can be finalised after
affording an opportunity of hearing to the petitioner. It is submitted by the
learned counsel for the petitioner that the petitioner has submitted Ext.P7
before the Assistant Executive Engineer and it has been forwarded to the
third respondent. In the light of this, the writ petition is disposed of as
follows:
There will be a direction to the third respondent to consider and
take a decision on Ext.P7 objection in accordance with law after affording
an opportunity of hearing to the petitioner within a period of one month
WPC.20518/2008. 2
from the date of receipt of a copy of this judgment. Till such time as a
decision is taken, there will no disconnection on condition that the
petitioner pays the regular bill.
(K.M. JOSEPH, JUDGE)
sb