IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3580 of 2007(A)
1. E.P.AHAMMED KOYA, PROPRIETOR,
... Petitioner
Vs
1. THE DEPUTY CHIEF ENGINEER,
... Respondent
2. THE ASSISTANT ENGINEER,
For Petitioner :SRI.BABU S. NAIR
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :07/04/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.3580 OF 2007
-------------------------------------------
Dated this the 7th day of April, 2010
JUDGMENT
The petitioner remitted the electricity charges and other
dues. However, the interest component that had accrued on the
arrear was not paid. The petitioner, with the passage of time,
says that the interest ought to have been waived as the matter
was pending before the appellate authority. This is a ground on
which the petitioner could move the Consumer Grievances
Redressal Forum for redressal of the grievances, including by
way of reduction in the total outstandings or waiver of interest.
Without prejudice to that right of the petitioner, this writ petition
is dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.12/04.