IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17761 of 2008(M)
1. BABU.K.D, KACHAPPILLY HOUSE,
... Petitioner
2. K.P. DEVASSY, KALLUKKARAN HOUSE,
3. DEVASSY, KOLLUKARAN HOUSE,
4. MARY THOMAS, PULLAN HOUSE,
5. VARGHESE.K.D,
Vs
1. THE SECRETARY, K.S.E.B, VYDUTHI BHAVAN,
... Respondent
2. EXECUTIVE ENGINEER, K.S.E.B,
3. DEPUTY CHIEF ENGINEER, K.S.E.B,
4. ASSISTANT ENGINEER, K.S.E.B, KARUKUTTY.
For Petitioner :SMT.ROSE MICHAEL
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/06/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 17761 OF 2008 M
````````````````````````````````````````````````````
Dated this the 13th day of June, 2008
J U D G M E N T
Petitioners challenge Ext.P2 series notices and
seek a direction not to disconnect the power supply to them.
According to the petitioners, without any information, the
Board has issued Ext.P2 series. The petitioners have
submitted Ext.P3 representation before the 3rd respondent,
Deputy Chief Engineer, KSEB, Perumbavoor. I heard the
learned counsel for the respondents, who points out that
proper authority to hear the complaint of the petitioners is the
2nd respondent. In such circumstances, following the decision
in WPC.No.16894/08, this writ petition is disposed of as
follows.
2. If the petitioners make a representation before the
2nd respondent within a period of two weeks from the date of
receipt of a copy of this judgment, the 2nd respondent will
consider and take a decision on the same in accordance with
WPC.17761/08
: 2 :
law, after affording an opportunity to hear the petitioners,
within one month from the date of filing of the representation.
In the meanwhile, if the petitioners pay one third of the
amount demanded in Ext.P2 series, the disconnection
pursuant to Ext.P2 series shall not be effected.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE