IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24157 of 2005(A)
1. BENNY JAMES,S/O.JAMES,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. ASSISTANT EXECUTIVE ENGINEER,
3. THE EXECUTIVE ENGINEER,
4. SENIOR SUPERINTENDENT,
5. DEPUTY TAHSILDAR (RR),
For Petitioner :SRI.SHAJI P.CHALY
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No. 24157 of 2005
-----------------------------------------
Dated this the 24th day of September, 2008
JUDGMENT
The prayer is for a direction to the respondents to refund
the excess amounts collected from the petitioner. According to
the petitioner in view of the decision of this court in K.S.E.B. v.
Najeeb, 2005 (1) KLT 406 the maximum penalty that can be
collected from the petitioner is only 150%. Petitioner may file an
appropriate representation before the first respondent along with
a copy of the judgment referred to above within a period of two
months from today, in which case appropriate action in the light
of the judgment referred to above shall be taken by the first
respondent within another two months. In the process the
grievance regarding the collection charges also will be considered
by the first respondent.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.24157 of 2005
———————————–
JUDGMENT
24th September, 2008