High Court Kerala High Court

Abdul Khader.V.M. vs Kerala State Electricity Board on 13 December, 2007

Kerala High Court
Abdul Khader.V.M. vs Kerala State Electricity Board on 13 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33477 of 2007(I)


1. ABDUL KHADER.V.M., S/O.MUHAMMAD RAWTHER,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. ASSISTANT ENGINEER, K.S.E.B.,

3. THE DEPUTY TAHSILDAR (REVENUE RECOVERY),

                For Petitioner  :SRI.DILIP J. AKKARA

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

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

 Dated :13/12/2007

 O R D E R
                   C.N.RAMACHANDRAN NAIR, J.
                        -------------------------
                      WP(C) No. 33477 of 2007
                    ---------------------------------
            Dated, this the 13th day of December, 2007

                            J U D G M E N T

Petitioner is challenging recovery proceedings for recovery of

electricity dues due from one Ms.Daisy Mary Flora, who was a

tenant in petitioner’s shed in the coconut garden. Petitioner’s case

is that petitioner is neither a subscriber nor a guarantor for payment

of electricity dues. KSE Board has also no case to the contrary. On

the other hand, learned standing counsel for the KSEB submits that

petitioner had executed a consent agreement for giving connection

to the tenant. The consent agreement itself does not involve any

commitment for payment by the petitioner. Therefore, recovery

has to be made from the consumer. This writ petition is,

accordingly, allowed directing respondents to trace the consumer

and disconnect domestic supply of such consumer and effect

recovery through coercive steps, failing which recovery can be

made from the concerned KSE Board officials, who gave connection

without collecting security and without knowing the whereabouts of

the consumer.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg