High Court Kerala High Court

K.K.Yohanan vs The Assistant Engineer on 22 January, 2008

Kerala High Court
K.K.Yohanan vs The Assistant Engineer on 22 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2135 of 2008(D)


1. K.K.YOHANAN, AGED 72 YEARS, IRUMPUPALAM
                      ...  Petitioner

                        Vs



1. THE ASSISTANT ENGINEER,K.S.E.B,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER

3. THE KERALA STATE ELECTRICITY BOARD

                For Petitioner  :SRI.K.N.PADMAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/01/2008

 O R D E R
            THOTTATHIL.B.RADHAKRISHNAN, J.
                     ---------------------------------
                     W.P(c)No.2135 OF 2008
                   ------------------------------------
            Dated this the 22nd day of January, 2008

                              JUDGMENT

Petitioner has a domestic connection. On inspection by

APTS, a mahazar is drawn up alleging that petitioner had

unauthorisedly provided energy to certain other commercial and

residential premises from his supply point. If this is disputed,

petitioner has to file objections and seek remedies in terms of the

Act. He also has a right of appeal against the decision of the first

authority. Under such circumstances, the writ petition is disposed

of relegating the petitioner to the statutory authorities.

Since the petitioner disputes having been served with a bill

which the Board states to have been sent by registered post, the

petitioner will appear before the first respondent, collect the bill

and remit one half of the amount under protest. If such amount is

remitted and reconnection charges are paid, supply will be

re-connected, subject to such payments including meter charges,

if necessary. It is further clarified that all remittance the petitioner

makes will be provisional and subject to the final decision that has

WPC.No.2135/08 2

to come out from the statutory authorities after hearing the

petitioner.

THOTTATHIL.B.RADHAKRISHNAN
JUDGE

sv.