High Court Kerala High Court

C.O.Thomas vs Kerala State Electricity Board on 30 May, 2008

Kerala High Court
C.O.Thomas vs Kerala State Electricity Board on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16145 of 2008(V)


1. C.O.THOMAS
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. ASST.ENGINEER, KSEB, KIZAKKAMBALAM.

                For Petitioner  :SRI.C.A.JOY

                For Respondent  : No Appearance

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

 Dated :30/05/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 16145 OF 2008 V
                  --------------------------------------
                  Dated this the 30th May, 2008

                            JUDGMENT

Petitioner calls in question Ext.P7. Ext.P7 is a penal bill

apparently authorising unauthorised connected load. Ext.P8 is a

regular bill. According to petitioner, Ext.P7 is issued without

following the mandatory provisions. There was no notice and

objections were not called for. He would also submit that

Section 126 of the Electricity Act, 2003 is inapplicable and this

case is not covered by that provision. He was not given an

opportunity to file objection and no notice was given, it is

stated. Heard the learned standing counsel appearing for the

respondent Electricity Board. He would submit that Ext.P7 can

be treated as a provisional bill and the petitioner can file his

objections to the same and that will be considered and a decision

taken in accordance with law.

2. The Writ Petition is disposed of as follows:

Ext.P7 shall be treated as a provisional bill under Section

WPC. 16145/08 V 2

126 of the Act. It will be open to the petitioner to file his

objections to Ext.P7 within a period of two weeks from the date

of receipt of a copy of this Judgment. A decision shall be taken

in the matter by the second respondent in accordance with law

after considering the objections of the petitioner, within a period

of one month from the date of filing of the objection, after

affording an opportunity of hearing to the petitioner also. In the

meantime, if the petitioner pays 1/3rd of the amount demanded

in Ext.P7, the electric connection in the name of the petitioner

shall not be disconnected, if it is not already disconnected. If it

is already disconnected, upon paying 1/3rd of the amount as

aforesaid, the connection shall be restored to the petitioner

forthwith. If it is already disconnected, petitioner will also pay

the reconnection charges along with 1/3d of the amount.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy//
PS to Judge