High Court Kerala High Court

R.Vikraman vs Kerala State Electricity Board on 22 November, 2010

Kerala High Court
R.Vikraman vs Kerala State Electricity Board on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30841 of 2010(E)


1. R.VIKRAMAN,PROPRIETOR,BELL FOODS(MARINE
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. ASSISTANT ENGINEER,

                For Petitioner  :SMT.SHAHNA KARTHIKEYAN

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :22/11/2010

 O R D E R
                              C.T.RAVIKUMAR, J.
                          ---------------------------------------
                          W.P(C)No.30841 of 2010
                          ----------------------------------------
                         Dated 22nd November, 2010

                                    JUDGMENT

The petitioner is a Low Tension consumer. However, the

question whether the petitioner is a Low Tension consumer under LT IV

tariff or LT VIIA tariff is the subject matter of W.P.(C)No.36750 of 2009

which is now pending before this Court. This writ petition has been filed

mainly challenging Ext.P7 and also for a direction to issue a writ of

mandamus commanding the respondents to replace the meter and also to

give electric connection to consumer No.12511. Ext.P7 would reveal that

an amount of Rs.24,24,161/- is demanded from the petitioner. The said

demand was made under four heads. An amount of Rs.5,74,797/- has

been demanded as the regular dues. Even going by Ext.P7, the amount

demanded under item Nos.3 and 4 therein are under dispute and in fact,

in the appeals mentioned in Exts.P2 and P3. With respect to the amount

covered as per item No.2 therein the learned senior counsel appearing for

the petitioner submitted that the liability of the petitioner to remit the said

amount would arise only in case the contention of the petitioner in W.P.

(C)No.36750 of 2009 is rejected by this Court. In other words, the

liability of the petitioner to pay the amount under item No.2 would depend

WP(C).No.30841/2010 2

upon the outcome of W.P.(C)No.36750 of 2009. As already noticed,

the amount covered as per item Nos.3 and 4 are under dispute. In

short, according to the petitioner, at present, the petitioner is liable to

pay only the amount covered as per item No.1 in Ext.P7.

2. I have heard the learned senior counsel appearing for

the petitioner and also the learned standing counsel for the

respondents.

3. The learned standing counsel submits that apart from

the amount covered as per the regular dues under item No.1 in Ext.P7

the petitioner is liable to pay the up to date surcharge and also penal

interest together with reconnection charges. The petitioner is also

liable to comply with other statutory formalities for getting

reconnection of the electrical connection, it is further submitted. In

view of the above rival contentions, I am inclined to dispose of this writ

petition as hereunder:-

In case the petitioner pays the regular dues of

Rs.5,74,797/- shown in Ext.P7 together with the up to date surcharge,

penal interest and the amount required to be deposited for

reconnection of the electrical connection and complies with the other

formalities required for getting reconnection, the respondents shall

reconnect electrical connection to the industrial unit belonging to the

WP(C).No.30841/2010 3

petitioner with Consumer No.12511 within a period of two days from

the date of such remittance and compliance. It is made clear that the

liability of the petitioner to pay the amount mentioned under item

Nos.2, 3 and 4 will be subject to the outcome of W.P.(C)No.36750 of

2009 and the appeals mentioned in Exts.P2 and P3.

C.T.RAVIKUMAR
Judge

TKS