High Court Kerala High Court

Santhosh Paul Anthraper vs Kerala State Electricity Board on 26 August, 2009

Kerala High Court
Santhosh Paul Anthraper vs Kerala State Electricity Board on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24630 of 2009(W)


1. SANTHOSH PAUL ANTHRAPER,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE SENIOR SUPERINTENDENT,

3. THE DIRECTOR, DEPARTMENT OF TOURISM

                For Petitioner  :SRI.V.L.SHENOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/08/2009

 O R D E R
                   ANTONY DOMINIC,J.
               ---------------------
               W.P.(C).No.24630 OF 2009
             ------------------------
           Dated this the 26th day of August, 2009.

                         JUDGMENT

Petitioner submits that he is running a Home Stay

Unit. in respect of which energy charges were being levied

applying LT-IA tariff. It is stated that on 18th August, 2009,

his premises were inspected by the Anti Theft Squad which

prepared Ext.P11 mahazar, based on which Ext.P12

provisional demand was issued. On its receipt petitioner

filed Ext.P13 objection to the Senior Superintendent. It is

stated that in the meanwhile, the date specified for

payment is fast approaching and this writ petition is filed

mainly to avert disconnection for non-payment of the

amount demanded in Ext.P12, pending decision in the

matter.

2. I heard the Standing Counsel appearing for the

respondent also.

WP(c).No.24630/09 2

3. Evidently, Ext.P12 demand is a provisional one issued

in terms of the provisions contained in Section 126 of the

Indian Electricity Act, 2003. On its receipt the consumer is

entitled to raise his objection in which event Assessing Officer

is bound to consider the matter in the light of the objections

filed. According to the petitioner, such a decision is yet to be

taken by the Assessing Officer and if that be so, it is

premature to enforce Ext.P12 provisional demand by resorting

to coercive action.

4. Having regard to the above, I dispose of this writ

petition with the following directions.

5. The Assessing Officer concerned shall consider

Ext.P12 provisional demand in the light of Ext.P13 objections

filed by the petitioner with notice to the petitioner and shall

pass orders thereon after affording the petitioner an

opportunity of hearing. It is directed that in the meanwhile,

coercive action pursuant to Ext.P12 shall not be enforced. \

WP(c).No.24630/09 3

6. It is clarified that if the petitioner so desires, he will be

at liberty to file any supplementary objections to Ext.P12

provisional demand within one week from today.

Petitioner shall produce a copy of the judgment along

with a copy of this writ petition before the 2nd respondent for

compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.24630/09 4