IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29630 of 2005(B)
1. V.P. ABDULLA, S/O. MOIDEEN KUTTY,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE DEPUTY CHIEF ENGINEER,
3. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.T.K.AJITH KUMAR
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
SHRI P.CHANDRASEKHARA PILLAY (RETD.DIST.JUDGE
Dated :14/10/2010
O R D E R
THE HON’BLE MR.JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE)
AND
SRI.P.CHANDRASEKHARA PILLAY
(RETD.DISTRICT JUDGE)
– – – – – – – – – – – – – – – – – – – – – –
W.P.(C) NO.29630 OF 2005
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 14TH DAY OF OCTOBER, 2010
PROCEEDINGS
Counsel for the petitioner and the parties are present. The
representative of the Electricity Board Mr.Mohammed Salai,
Asst. Executive Engineer, Kondotty Electrical Sub Division is
also present. The actual dispute of the petitioner is that he is
prepared to pay the balance amount of Rs.30,848/- which was
due on the date of filing of the appeal before the Chief Engineer.
His only grievance is that the appeal which has filed before the
Chief Engineer, delayed for 3 years to be taken up for hearing.
During this period, Electricity Board charged interest at the rate
of 24% which will work up to Rs.22,211. We are also told that
the petitioner has deposited an amount of Rs.13,265/- with the
Electricity Board as per the interim order of the High Court
dated 26.10.2005 as noted earlier. The petitioner is now
prepared to remit the balance amount of the original amount due
without interest. The representative of the Electricity Board
submits that he cannot take any decision of this proposal made
by the petitioner. He will have to refer the matter to the Deputy
W.P.(C) NO.29630 OF 2005
2
Chief Engineer, Electricity Board, Electrical Sub Division,
Manjeri. After getting the approval of the Deputy Chief
Engineer, Electrical Sub Division, Manjeri, he will revert back to
the Adalat. Call on 18.11.2010.
Sd/-
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE)
Sd/-
P.CHANDRASEKHARA PILLAY
(RETD. DISTRICT JUDGE)
ss/.
//True Copy//
P.A to Judge