High Court Kerala High Court

Dr.P.S.George vs Assistant Engineer on 22 September, 2008

Kerala High Court
Dr.P.S.George vs Assistant Engineer on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1013 of 2008()


1. DR.P.S.GEORGE
                      ...  Petitioner
2. DR.LEELAMMA GEORGE, DOCTORS TOWER,

                        Vs



1. ASSISTANT ENGINEER
                       ...       Respondent

2. ASSISTANT EXECUTIVE ENGINEER

3. DEPUTY CHIEF ENGINEER/APPELLATE

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  : No Appearance

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

 Dated :22/09/2008

 O R D E R
                         K. M. JOSEPH, J.
                  --------------------------------------
                       R.P.NO.1013 OF 2008
                                    IN
                   W.P.C. NO. 27138 OF 2008 E
                   --------------------------------------
                Dated this the 22nd September, 2008

                                ORDER

After having gone through the Review Petition and having

heard the learned counsel appearing for the petitioners and also

the learned standing counsel appearing on behalf of the

respondent Electricity Board, I do not think that the petitioners

have made out a ground for entertaining the Review Petition.

The total demand was nearly Rs.84,021/= even after adjusting

the payment made by the petitioners. This Court directed

payment of Rs.30,000/= as a condition for grant of stay.

Learned counsel for the petitioners would point out that in the

appellate order, a larger liability has been imposed than the

original order. This is a matter to be considered in the Writ

Petition. At any rate, I do not think that this matter is to be

considered in the Review Petition as such. The Review Petition

is liable to be dismissed and accordingly I do so.

RP 1013/08 IN WPC.27138/08 E 2

2. Learned counsel for the petitioners points out that as the

petitioners could not comply with the condition of payment of

Rs.30,000/=, the power supply was disconnected on 20.9.2008.

He prays that time may be granted for payment of the amount. I

feel that if the petitioners pay the sum of Rs.30,000/= (Rupees

Thirty Thousand) and also re-connection fee, the electric

connection can be restored. Accordingly, it is ordered that if

the petitioner pays the amount of Rs.30,000/= (Rupees Thirty

Thousand) with re-connection charges, the electric connection

will be restored to the petitioners forthwith.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

//True Copy//
PS to Judge