High Court Kerala High Court

Kerala Cars (P) Ltd. vs Kseb on 28 January, 2011

Kerala High Court
Kerala Cars (P) Ltd. vs Kseb on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24033 of 2008(J)


1. KERALA CARS (P) LTD., N.H.BYE PASS,
                      ...  Petitioner

                        Vs



1. KSEB, VYDYUTHI BHAVAN, PATTOM,
                       ...       Respondent

2. DEPUTY CHIEF ENGINEER

                For Petitioner  :SRI.JOSE J.MATHAIKAL

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :28/01/2011

 O R D E R
                         P.N. RAVINDRAN, J.
                      -------------------------------
                     W.P.(C) No.24033 of 2008
                      -------------------------------
            Dated this the 28th day of January, 2011

                            J U D G M E N T

The petitioner is a high tension consumer. This writ

petition is filed challenging the demand in Exts.P1 and P3 letters for

payment for service connection charges of Rs.50,000/-. In view of the

interim order of stay passed by this Court on 11.8.2008, the petitioner

did not pay the service connection charges demanded from them. It is

now conceded at the Bar that pursuant to the orders passed by the

Kerala State Electricity Regulatory Commission on 8.9.2010, the

Board has issued an order dated 14.10.2010 dispensing with

collection of service connection charges from high tension and extra

high tension consumers. The order further directs that the amount

collected by way of service collection charges will be adjusted against

the future bills.

In the light of the decision taken by the Board to dispense

with the collection of service connection charges, in the wake of the

decision of the Kerala State Electricity Regulatory Commission, the

writ petition is disposed of with a direction to the respondents not to

enforce the demand made in Exts.P1 and P3.

P.N. RAVINDRAN,
JUDGE.

nj.