High Court Kerala High Court

Vinny Varghese vs State Of Kerala on 11 December, 2007

Kerala High Court
Vinny Varghese vs State Of Kerala on 11 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 31098 of 2001(B)



1. VINNY VARGHESE
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :SRI.N.D.PREMACHANDRAN, SC, KSEB

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :11/12/2007

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.

                            -------------------------

                           O.P. No. 31098 of 2001

                       ---------------------------------

             Dated, this the 11th day of December, 2007


                                 J U D G M E N T

Heard learned counsel for the petitioner and learned standing

counsel for Kerala State Electricity Board.

2. Petitioner is challenging recovery proceedings initiated

against his late father for recovery of arrears of electricity dues.

This Court found that arrears are accumulated only because KSEB

allowed use of power to a chronic defaulter. Even though,

connection given for construction purposes was in the name of

petitioner’s father, the contract in his favour was cancelled and

therefore, subsequent contractor, additional 6th respondent

impleaded herein, executed the work. The connection was

obviously used by the additional 6th respondent and KSEB officials

allowed him to use the connection continuously, even though no

monthly bills were paid. This Court vide interim order dated

02/04/2002 directed the KSE Board to identify the officials involved.

In the statement filed by the KSEB, it is stated that those who are

responsible had already retired. This is yet another case of

mismanagement of the affairs of the KSE Board by its own officials.

O.P.NO. 31098/2001

-2-

Therefore, consequences should be born by the Board itself.

Accordingly, this original petition is allowed quashing the demand

against the petitioner.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg