High Court Kerala High Court

Christ Central School vs The State Of Kerala on 9 November, 2009

Kerala High Court
Christ Central School vs The State Of Kerala on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12214 of 2008(D)


1. CHRIST CENTRAL SCHOOL, MUTHOOR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE KERALA STATE ELECTRICITY

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :SRI.T.K.KUNHABDULLA

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/11/2009

 O R D E R
                         S. SIRI JAGAN, J
               ...............................................
                      W.P(C) Nos. 12214,
                    12471 & 12206 of 2008
               ...............................................
         Dated this the 9th day of November, 2009

                         J U D G M E N T

Petitioners in these three writ petitions are private

educational institutions. They enjoy electricity supply from the

Kerala State Electricity Board. Their grievances in these writ

petitions are that although they are liable to pay electricity

charges only under LT VI A tariff, the KSEB is demanding

electricity charges under LT VII A Tariff. According to the

petitioners, the issue involved in these writ petitions are covered

by a Division Bench decision of this court in Bro. Joseph

Antony v. Kerala State Electricity Board [2009(3) KLT 1022]

in favour of the petitioners.

2. I have heard the standing counsel appearing for the

KSEB also. He does not dispute the fact that the issue involved in

these writ petitions are covered by the abovesaid decision. In

the above circumstances, the impugned demands are quashed.

It is declared that the petitioners are liable to pay electricity

charges only under LT VIA tariff and not under LT VIIA tariff.

W.P(C) No. 31153 of 2009 -2-

Any excess amount paid by the petitioners shall be adjusted

against the future bills of the petitioners.

These writ petitions are disposed of as above.

S. SIRI JAGAN, JUDGE
rhs