High Court Kerala High Court

K.S.E.Board vs State Of Kerala on 4 June, 2008

Kerala High Court
K.S.E.Board vs State Of Kerala on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13432 of 2004(Y)


1. K.S.E.BOARD,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, MALAPPURAM.

3. PATHECHALI ALAVI HAJI,

                For Petitioner  :SRI.P.SANTHALINGAM, SC, KSEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/06/2008

 O R D E R
                         PIUS C. KURIAKOSE, J.
                    ----------------------------------
                   W.P.(C) NO. 13432          of 2004
                    ----------------------------------
              Dated this the 4th     day of June , 2008

                               JUDGMENT

This writ petition is remaining defective on the reason that the

legal heirs of the third respondent decree holder have not been served

with notice. But, on going through the impugned order, I find that the

execution court has declined the request of the petitioner K.S.E.B. for

impleadment as additional parties in the execution petition. The

learned Subordinate Judge has taken a view that though the KSEB are

the requisitioning authorities in as much as they had not been made

parties on the original side and they are not bound by the decree, it is

not proper to implead them on the execution side. The above view

cannot be said to be faulty. At the same time, going by the

averments in the writ petition, it is the properties of the Electricity

Board which are sought to be proceeded against. Moreover, as rightly

submitted by the learned Government Pleader if the execution court

ultimately finds that amounts are due as claimed in the execution

petition funds will have to be provided to the Government by the

Electricity Board. Considering all these aspects, even as I refuse to

WPC No.13432/2004 2

interfere with the impugned order, I dispose of this writ petition issuing

the following directions;

If E.P. 117/2003 is even now pending before the Execution

Court, that court will allow the K.S.E.B the requisitioning authority for

the acquisition in question to submit written arguments regarding the

entitlement of the decree holder for the amount claimed in the

execution petition and also regarding the liability of the Electricity

Board to be proceeded against for recovery of such amounts. Before

passing final orders in the Execution Petition, the arguments raised by

the Electricity Board will also be taken into account.

PIUS C. KURIAKOSE
JUDGE
dpk