IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21523 of 2008(K)
1. CHANDRAN BALA JAIN
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
For Petitioner :SRI.H.B.SHENOY
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :17/07/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 21523 OF 2008 K
````````````````````````````````````````````````````
Dated this the 17th day of July, 2008
J U D G M E N T
Petitioner calls in question Exts.P6, P9 and P10.
Ext.P9 is the order dated 30.6.2008 passed apparently under
section 126 of the Electricity Act. Ext.P10 is the communication
from the Assistant Engineer by which the petitioner has been
called upon to pay the amount by 21.7.2008 failing which the
electric connection will be disconnected.
2. I heard learned counsel for the petitioner and learned
standing counsel. There is a right of appeal to the petitioner
which can be exercised within thirty days from the date of the
order. Learned standing counsel points out that the petitioner can
file appeal on or before 30.7.2008.
3. In such circumstances, writ petition is disposed of
relegating the petitioner to pursue the appellate remedy available
under section 127 of the Act. There will be no disconnection of
power supply till 30.7.2008.
Sd/-
(K.M.JOSEPH, JUDGE)
aks