IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1108 of 2010(K)
1. BENHUR JOSEPH MANAYANI, AGED 32,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. THE ELECTRICAL INSPECTOR,
For Petitioner :SRI.JOHNSON MANAYANI
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :18/01/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 1108 of 2010
---------------------------------------
Dated, this the 18th day of January, 2010
J U D G M E N T
The challenge involved in this Writ Petition is in respect of the
exorbitant bill raised as borne by Ext.P1, without any regard to the
actual consumption of the energy, which necessitated filing of Ext.P2
complaint before the respondents 2 and 3 and stated as not acted upon.
2. The learned Standing Counsel appearing for the
respondents submits that, the concerned electric meter has been found
faulty and the same has been replaced. It is brought to the notice of this
Court by the learned standing counsel that, pursuant to the remedial
measures, a revised bill has been issued, showing the liability of the
petitioner only as Rs.900/- and that the same has been satisfied by the
petitioner on 14.01.2010 and hence that nothing further survives in the
Writ Petition.
3. The learned counsel for the petitioner however submits that
the grievance projected in Ext.P2, in respect of the previous bills is still
to be acted upon and that the respondents having realized the actual
facts and figures and corrected Ext.P1 bill, are liable to look into the
position with regard to the previous bills as well.
WP(C) No.1108/2010
2
4. The learned standing counsel submits that, the grievance of
the petitioner with regard to the previous bills can very well be agitated by
filing appropriate proceedings before the Consumer Grievance Redressal
Forum. Reserving the rights and liberties of the petitioner in this regard,
the Writ Petition is closed. On filing any complaint before the Consumer
Grievance Redressal Forum as above, the same shall be caused to be
considered on merits and shall be finalized as expeditiously as possible.
P. R. RAMACHANDRA MENON
JUDGE
dnc