IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33063 of 2009(C)
1. MEENAKSHIAMMA.P.N,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT ENGINEER,ELECTRICAL
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/11/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) Nos. 33063, 33085, 33096
& 33115 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 18th November, 2009.
J U D G M E N T
The petitioners in these writ petitions are aggrieved by demand
for penalty for unauthorised extension from the electricity connection
given to the petitioners. According to them, they are not guilty of any
violations as contended by the Kerala State Electricity Board.
Learned standing counsel for the Electricity Board submits that if
the petitioners file objections to the bills, the same would be
considered and the demand would be finalised only thereafter. In the
above circumstances, the writ petitions are disposed of with the
following directions:
The impugned demand would be treated as provisional bills.
The petitioners shall file objections to these bills within two weeks
from today. On receipt of their objections, the 2nd respondent, in all
these writ petitions, shall consider the objections and pass final orders
in the matter. Till orders are thus passed, the demand would not be
enforced.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.