High Court Kerala High Court

Ani.S vs The K.S.E.B & Others on 30 September, 2008

Kerala High Court
Ani.S vs The K.S.E.B & Others on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1988 of 2008()



1. ANI.S.
                      ...  Petitioner

                        Vs

1. THE K.S.E.B & OTHERS
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :30/09/2008

 O R D E R
           H.L.DATTU, C.J. & THOMAS P.JOSEPH, J.
             ------------------------------------------------------
                          W.A.No.1988 of 2008
                 ----------------------------------------------
             Dated, this the 30th day of September, 2008

                               JUDGMENT

H.L.Dattu, C.J.

This writ appeal is directed against the interim order

passed by the learned Single Judge in W.P.(C) No.27179/2008 dated

19.9.2008.

2. The learned Single Judge, while entertaining the writ

petition has passed the following interim order:

” Standing Counsel takes notice. There will be an

interim stay of Exhibit P3 on condition that the

petitioner pays the amount covered by Exhibit P3 in five

equal monthly instalments. The first instalment shall be

paid on or before 3.10.2008 and the subsequent

instalments shall be paid on or before the Ist working

day of every succeeding month. The payment will be

provisional and subject to the result of the Writ

Petition.”

3. Aggrieved by the said order, the petitioner in the writ

petition has presented this writ appeal.

4. Sri.M.V.Thamban, learned counsel appearing for the

appellant, may be knowing the mind of the Court, would only request

us to permit the appellant to pay the first instalment as directed by the

learned Single Judge on 4.11.2008 and the subsequent instalments on

W.A.No.1988/2008 -2-

or before the Ist working day of every succeeding months.

5. In our view, the request of the learned counsel for the

appellant appears to be reasonable, and if it is granted, it would not

prejudice the case of the respondents/ Kerala State Electricity Board in

any manner whatsoever. Accordingly, we pass the following:

Order

i). The writ appeal is disposed of.

ii). The appellant is permitted to pay the first instalment as

directed by the learned Single Judge on or before 4.11.2008 and the

subsequent instalments on or before the Ist working day of the

succeeding months.

iii). Any amounts that is deposited by the appellant

pursuant to the orders passed by the learned Single Judge and by us is

subject to the final result of the writ petition.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(THOMAS P.JOSEPH)
JUDGE
MS