High Court Kerala High Court

Rangaswamy.P. vs The Chief Engieer on 26 May, 2008

Kerala High Court
Rangaswamy.P. vs The Chief Engieer on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15449 of 2008(L)


1. RANGASWAMY.P., S/O.PALANIAPPA,
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGIEER,
                       ...       Respondent

2. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :26/05/2008

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                    W.P.C. NO. 15449 OF 2008
                   --------------------------------------
                   Dated this the 26th May, 2008

                             JUDGMENT

Petitioner has filed this Writ Petition challenging Exts.P2

and P4. Other reliefs also have been sought for. Petitioner has

preferred an Appeal against Exts.P2 and P4 under Section 127

of the Electricity Act, 2003.

2. Petitioner is having an agricultural connection. But the

Anti Power Theft Squad conducted a site inspection and it is

alleged that the petitioner is misusing energy for washing sand

and it is also found that he is not carrying on agricultural

operations.

3. Petitioner has any way preferred Ext.P5 Appeal before

the Deputy Chief Engineer, Electrical Circle, Palakkad. The

Deputy Chief Engineer, Electrical Circle, Palakkad is suo motu

impleaded as additional third respondent and the learned

standing counsel takes notice on his behalf. I feel that the only

relief to which the petitioner is entitled, is a direction to take up

WPC. 15449/08 L 2

and dispose of the Appeal within a time limit on the petitioner

depositing fifty per cent of the amount demanded under Ext.P2.

Accordingly, the Writ Petition is disposed of as follows:

If the petitioner deposits fifty per cent of the amount due as

per Ext.P2, the additional third respondent will take up Ext.P5

Appeal and, after affording an opportunity of hearing to the

petitioner, dispose of Ext.P5 in accordance with law within a

period of one month from the date of deposit of the amount as

aforesaid.

K. M. JOSEPH, JUDGE

kbk.