High Court Kerala High Court

Mata Amritanandamayi Math vs The Kerala State Electricity … on 22 October, 2008

Kerala High Court
Mata Amritanandamayi Math vs The Kerala State Electricity … on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31076 of 2008(Y)


1. MATA AMRITANANDAMAYI MATH,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER

3. THE SUB ENGINEER -IN-CHARGE

                For Petitioner  :SRI.K.SRIKUMAR

                For Respondent  : No Appearance

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

 Dated :22/10/2008

 O R D E R
                            K.M. JOSEPH, J.

              ````````````````````````````````````````````````````
                   W.P.(C) No. 31076 OF 2008 Y
              ````````````````````````````````````````````````````
             Dated this the 22nd day of October, 2008

                            J U D G M E N T

Petitioner is aggrieved by Exts.P3 and P7. Ext.P7 is

stated to be a letter issued by the 3rd respondent.

2. I heard learned counsel for the petitioner and learned

standing counsel. There is no dispute that Ext.P3 is a provisional bill

issued under section 126 of the Electricity Act, 2003. Now, the

petitioner has filed some objections before the Deputy Chief

Engineer. It is also submitted that copy of the same has been

served to the Assistant Engineer. In fact, Ext.P8 is stated to be

given to the Sub Engineer.

Writ petition is disposed of directing the 3rd respondent to

consider and take a decision on Ext.P8 in accordance with law, after

affording an opportunity for hearing to the petitioner, within one

month from the date of receipt of a copy of this judgment. Till final

orders are passed, there will be no disconnection pursuant to

Exts.P3 and P7.

Sd/-

(K.M.JOSEPH, JUDGE)
aks