High Court Kerala High Court

M.V.Lonappan vs Kerala State Electricity Board on 8 January, 2009

Kerala High Court
M.V.Lonappan vs Kerala State Electricity Board on 8 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 54 of 2009()


1. M.V.LONAPPAN, MANJALY HOUSE,
                      ...  Petitioner
2. P.T.POULOSE,M/S.BLUE LINE POLYMERS,
3. TITTO THOMAS,PUTHANANGADI INDUSTRIES,
4. M.V.THOMAS,MUNDADAN HOUSE,ANGAMALY-
5. MOTHER SUPERIOR, HOLY FAMILY CONVENT,

                        Vs



1. KERALA STATE ELECTRICITY BOARD,REP; BY
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,ELECTRICL

3. THE ASSISTNATENGINEER,ELECTRICAL MAJOR

                For Petitioner  :SRI.WILSON URMESE

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/01/2009

 O R D E R
          J.B.KOSHY, Ag.C.J. & P.R.RAMACHANDRA MENON, J.
                        --------------------------------------
                            W.A.No.54 of 2009
                        -------------------------------------
                         Dated 8th January, 2009

                                 JUDGMENT

Koshy, Ag.C.J.

Appellants/petitioners were issued with bills for the

consumption of electrical energy during 2004. Bills are dated

25.10.2008. Apart from the contentions on merit, it is also contended by

the appellants that the above bills are time barred as per Regulation 18

(8) of the Kerala Electricity Supply Code, 2005. Learned Judge

directed the appellants to approach the Consumer Grievance Redressal

Forum. Before that a speaking order has to be passed by the second

respondent after hearing objections of the appellants. Thereafter

appellants can take recourse to other remedies, if necessary. Appellants

filed Exts.P6 to P10 objections before the second respondent Executive

Engineer. In the above circumstances, second respondent shall consider

Exts.P6 to P10 and pass appropriate speaking orders after considering

the objections of the appellants within two months from the date of

receipt of a copy of this judgment. Appellants are free to file further

representations also. If such representations are filed within two weeks

from today, those representations also should be considered by the

W.A.54/2009 2

second respondent. Till orders are passed, no recovery proceedings

shall be taken against the appellants.

The appeal is disposed of accordingly.

J.B.KOSHY
ACTING CHIEF JUSTICE

P.R.RAMACHANDRA MENON
JUDGE

tks