High Court Kerala High Court

Babu.K.D vs The Secretary on 13 June, 2008

Kerala High Court
Babu.K.D vs The Secretary on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17761 of 2008(M)


1. BABU.K.D, KACHAPPILLY HOUSE,
                      ...  Petitioner
2. K.P. DEVASSY, KALLUKKARAN HOUSE,
3. DEVASSY, KOLLUKARAN HOUSE,
4. MARY THOMAS, PULLAN HOUSE,
5. VARGHESE.K.D,

                        Vs



1. THE SECRETARY, K.S.E.B, VYDUTHI BHAVAN,
                       ...       Respondent

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

3. DEPUTY CHIEF ENGINEER, K.S.E.B,

4. ASSISTANT ENGINEER, K.S.E.B, KARUKUTTY.

                For Petitioner  :SMT.ROSE MICHAEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :13/06/2008

 O R D E R
                         K.M. JOSEPH, J.

           ````````````````````````````````````````````````````
                W.P.(C) No. 17761 OF 2008 M
           ````````````````````````````````````````````````````
             Dated this the 13th day of June, 2008

                         J U D G M E N T

Petitioners challenge Ext.P2 series notices and

seek a direction not to disconnect the power supply to them.

According to the petitioners, without any information, the

Board has issued Ext.P2 series. The petitioners have

submitted Ext.P3 representation before the 3rd respondent,

Deputy Chief Engineer, KSEB, Perumbavoor. I heard the

learned counsel for the respondents, who points out that

proper authority to hear the complaint of the petitioners is the

2nd respondent. In such circumstances, following the decision

in WPC.No.16894/08, this writ petition is disposed of as

follows.

2. If the petitioners make a representation before the

2nd respondent within a period of two weeks from the date of

receipt of a copy of this judgment, the 2nd respondent will

consider and take a decision on the same in accordance with

WPC.17761/08
: 2 :

law, after affording an opportunity to hear the petitioners,

within one month from the date of filing of the representation.

In the meanwhile, if the petitioners pay one third of the

amount demanded in Ext.P2 series, the disconnection

pursuant to Ext.P2 series shall not be effected.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE