High Court Kerala High Court

Dr.G.Sadasivan Nair vs State Of Kerala on 11 January, 2008

Kerala High Court
Dr.G.Sadasivan Nair vs State Of Kerala on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11026 of 2005(K)


1. DR.G.SADASIVAN NAIR, PROFESSOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE EXECUTIVE ENGINEER, DISTRIBUTION

4. THE ASSISTANT EXECUTIVE ENGINEER,

5. THE COMMISSIONER, REVENUE DEPARTMENT,

                For Petitioner  :DR.K.P.KYLASANATHA PILLAY

                For Respondent  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :11/01/2008

 O R D E R
                  C.N.RAMACHANDRAN NAIR, J.
                   -----------------------------------
                     W.P.(C) No. 11026 of 2005
                        -------------------------
            Dated, this the 11th day of January, 2008

                           J U D G M E N T

Petitioner is challenging recovery proceedings for recovery of

arrears of electricity dues in respect of agricultural connection taken

in 1986. Arrears sought to be recovered is Rs.9,531/-. Petitioner’s

case is that the property is sold to a person though he is not made

a party in the writ petition. There has been considerable delay in

demand and initiation of proceedings for recovery of arrears of

electricity dues, which caused the whole problem. Learned counsel

for petitioner submitted that the sale of property was communicated

to the KSE Board for changing the connection in the name of the

purchaser, or for disconnection, if the purchaser does not desire to

retain the connection. In view of this contention, I feel, a local

enquiry has to be conducted by 4th respondent and arrears should

be demanded and recovered for consumption up to date of sale

from petitioner and thereafter from purchaser as he enjoyed the

connection. This writ petition is, accordingly, disposed of directing

4th respondent to conduct local inspection with the participation of

the purchaser, the present owner of the property, and issue

detailed order stating the nature of demand and bifurcation of

WP(C) No. 11026/2005
-2-

liability on petitioner, up to date of sale, and thereafter on the

purchaser. Recovery should be made in terms of 4th respondent’s

order so passed. There will be direction to 4th respondent to change

the connection in the name of the purchaser to avoid future

problem and if the purchaser does not want to retain the

connection, to disconnect the supply. There will be direction to

recovery authorities to withhold recovery against the petitioner for

three months from now for settlement of liability as above. As and

when revised demand is issued by 4th respondent as above, he will

recall the present demand. Fourth respondent should consider the

case of petitioner or the purchaser, as the case may be, about the

claim of exemption, if any, for concessional tariff for agricultural

connection.

(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg