IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1010 of 2009()
1. ALIYARUKUNJU,PROPRIETOR,T.K.M.BRICKS,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE DEPUTY CHIEF ENGINEER, KERALA STATE
3. THE ASSISTANT EXECUTIVE ENGINEER,
4. THE SUB ENGINEER IN CHARGE OF ASSISTANT
5. THE ELECTRICAL INSPECTOR, OFFICE OF THE
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :12/05/2009
O R D E R
V.GIRI &
C.K.ABDUL REHIM, JJ.
--------------------------------------------
W.A.No.1010 of 2009
---------------------------------------------
Dated this the 12th day of May, 2009.
JUDGMENT
C.K.ABDUL REHIM, J.
The writ petition is filed challenging Ext.P11 order of
the appellate authority through which the penal bill imposed upon
the petitioner under Section 126 of the Electricity Act, 2003 is
confirmed. The appellant submits that as per Ext.P7 report of the
Electrical Inspector issued after testing of the energy meter, will
clearly reveal that there is no theft committed in the case. The
remarks of the testing authority in Ext.P7 reads as follows:
“The conditions of the seals and screws were
as shown in para 1. The meter was tested in the
received condition and seen that the meter is having
a positive error. The counter was working properly
and no irregularity or evidence for tempering, as
recorded in the site mahassar was noticed.”
2. In the circumstances, the sustainability of the
proceedings imposing penalty need be examined in the writ
petition, afresh based on Ext.P7. Therefore insistence for part
payment imposed by the Single Judge will work out in causing
prejudice to the petitioner. Hence, we are inclined to interfere with
the interim order passed in the writ petition on 20.3.2009, which is
W.A.No.1010 of 2009
:: 2 ::
impugned in this writ appeal, to the extent it imposes condition for
payment of Rs.20,000/-.
In the result, the writ appeal is allowed and the order
impugned is modified deleting the condition for payment of
Rs.20,000/- imposed therein. The writ petition may be posted for
disposal immediately on re-opening of the court after mid-summer
holidays.
Sd/-
(V.GIRI)
JUDGE
Sd/-
(C.K.ABDUL REHIM)
JUDGE
sk/
//true copy//
P.S. to Judge