High Court Kerala High Court

Nishan vs Secretary on 13 June, 2008

Kerala High Court
Nishan vs Secretary on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16510 of 2008(M)


1. NISHAN, AGED 27 YEARS, KANNOLI VASUDEVAN
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

2. EXECUTIVE ENGINEER,

3. ASSISTANT EXECUTIVE ENGINEER

4. ASSISTANT ENGINEER

                For Petitioner  :SRI.RAJIT

                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.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No. 16510 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 13th day of June, 2008

                                      JUDGMENT

Petitioner had approached this court earlier and obtained Ext.P3

judgment, therein, in regard to the dispute the court directed the petitioner to

pay the principal amount within three weeks and directed the respondents to

take up the representation and to give any benefit that will be extended to

him and further time to pay off the further outstanding. The complaint of

the petitioner is that subsequent to that petitioner deposited the entire

principal amount as per Ext.P4 chelan and now the respondents have not

considered the application and has removed the apparatus for providing

electricity connection, not heeding to the petitioner’s protest.

2. I heard learned counsel for the respondents. He, on

instructions, submits that the Board is prepared to extend to the petitioner

the benefit of one time settlement scheme evolved by the Board, which shall

include reduction of rate of interest, if the petitioner is prepared to pay the

money in terms of the Scheme and what is more connection will be restored

to the petitioner. He also submits that the petitioner has to apply for the

benefit of one time settlement scheme.

WPC.16510/2008. 2

Recording the submission of the learned counsel for the

respondents, the writ petition is disposed of directing that if the petitioner

applies for the benefit of one time settlement scheme and remits the entire

amount in terms of the scheme within a period of two weeks from the date

of receipt of a copy of this judgment, the connection standing in the name of

the petitioner, which has been disconnected, will be restored immediately.

Petitioner will pay the reconnection charges also before reconnection is

restored.

(K.M. JOSEPH, JUDGE)

sb