High Court Kerala High Court

V.Viswanatha Pillai vs The Kerala State Electricity … on 27 June, 2008

Kerala High Court
V.Viswanatha Pillai vs The Kerala State Electricity … on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22398 of 2003(N)


1. V.VISWANATHA PILLAI, RAJASREE VIHAR,
                      ...  Petitioner

                        Vs



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

2. ASSISTANT EXECUTIVE ENGINEER,

3. EXECUTIVE ENGINEER, ELECTRICAL DIVISION,

                For Petitioner  :SRI.N.K.KARNIS

                For Respondent  :SRI.P.SANTHALINGAM, SC, KSEB

The Hon'ble MR. Justice C.S.RAJAN (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :27/06/2008

 O R D E R

JUSTICE C.S.RAJAN
(RETD.JUDGE,HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
===================================
W.P.(C).No.22398 of 2003
===================================
Dated this the 27th day of June, 2008

AWARD

Smt.Vijayamma, the widow of the petitioner is present. The

counsel for the petitioner is also present. The Assistant

Executive Engineer, Kerala State Electricity Board is also

present representing the respondent. In the order of the Lok

Adalat dated 21.05.2008, it was recorded that the petitioner will

file a petition for One Time Settlement and it will be considered

by the K.S.E.B. Accordingly, the petition was filed by

Smt.Vijayamma, the widow of the petitioner. As per the

proceedings of the Deputy Chief Engineer, Electrical Circle,

Kottayam, dated 25.6.2008, sanction was accorded to allow the

consumer No.10005, Electrical Section, Ettumanoor to remit the

outstanding arrears on One Time Settlement basis with 12%

surcharge per annum. The above statement is recorded. In the

judgment dated 10th July 2006, in O.P.No.33821 of 2002, filed by

the very same petitioner, this Court held that there will not be

W.P.(C).No.22398/2003
2

any interest on interest. Therefore, while making settlement, the

Board will take into consideration the above observation of this

Court, that there will not be any interest on interest and the

above settlement will be in accordance with the rules governing

the One Time Settlement.

C.S.RAJAN
(RETD. JUDGE, HIGH COURT OF KERALA)

K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
dvs