IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12214 of 2008(D)
1. CHRIST CENTRAL SCHOOL, MUTHOOR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE KERALA STATE ELECTRICITY
For Petitioner :SRI.C.S.MANILAL
For Respondent :SRI.T.K.KUNHABDULLA
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/11/2009
O R D E R
S. SIRI JAGAN, J
...............................................
W.P(C) Nos. 12214,
12471 & 12206 of 2008
...............................................
Dated this the 9th day of November, 2009
J U D G M E N T
Petitioners in these three writ petitions are private
educational institutions. They enjoy electricity supply from the
Kerala State Electricity Board. Their grievances in these writ
petitions are that although they are liable to pay electricity
charges only under LT VI A tariff, the KSEB is demanding
electricity charges under LT VII A Tariff. According to the
petitioners, the issue involved in these writ petitions are covered
by a Division Bench decision of this court in Bro. Joseph
Antony v. Kerala State Electricity Board [2009(3) KLT 1022]
in favour of the petitioners.
2. I have heard the standing counsel appearing for the
KSEB also. He does not dispute the fact that the issue involved in
these writ petitions are covered by the abovesaid decision. In
the above circumstances, the impugned demands are quashed.
It is declared that the petitioners are liable to pay electricity
charges only under LT VIA tariff and not under LT VIIA tariff.
W.P(C) No. 31153 of 2009 -2-
Any excess amount paid by the petitioners shall be adjusted
against the future bills of the petitioners.
These writ petitions are disposed of as above.
S. SIRI JAGAN, JUDGE
rhs