IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19309 of 2008(W)
1. MANUEL LUCKOSE, PROPRIETOR,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER,
3. ASSISTANT EXECUTIVE ENGINEER,APTS UNIT,
4. SUB ENGINEER, ELECTRICAL SECTION,
5. SENIOR SUPERINTENDENT, ELECTRICAL
For Petitioner :SRI.SHAJI P.CHALY
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/06/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 19309 OF 2008 W
````````````````````````````````````````````````````
Dated this the 26th day of June, 2008
J U D G M E N T
The Executive Engineer, Electrical Section,
Thripunithura is impleaded suo motu as additional 6th
respondent. The complaint of the petitioner is that while a site
mahazar is prepared as per Ext.P1 alleging that the security
seal etc of the electrical meter is intact, it is also stated in
Ext.P1 that the Y phase of the meter is not working and
thereupon the meter is reading on 2/3rd of the power
consumed and 1/3rd is not recorded and the petitioner was
served with Ext.P2 bill. He has already submitted Ext.P3
complaint before the additional 6th respondent.
2. I heard the learned standing counsel also. Having
regard to the facts and circumstances of the case, the writ
petition is disposed of directing the additional 6th respondent
to consider and take a decision on Ext.P3, in accordance with
law, after affording an opportunity to hear the petitioner also,
WPC.19309/08
: 2 :
within a period of six weeks from the date of receipt of a copy
of this judgment. Till such decision is taken, further
proceedings pursuant to Ext.P2 will be kept in abeyance. I
make it clear that the petitioner will be under the obligation to
pay the regular bills.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE