High Court Kerala High Court

Fathima @ Pathumma vs The Kerla State Electricity Board … on 21 January, 2009

Kerala High Court
Fathima @ Pathumma vs The Kerla State Electricity Board … on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2232 of 2009(N)


1. FATHIMA @ PATHUMMA, S/O.LATE PARAMBATH
                      ...  Petitioner

                        Vs



1. THE KERLA STATE ELECTRICITY BOARD REP.BY
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.JOBY JACOB PULICKEKUDY

                For Respondent  : No Appearance

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

 Dated :21/01/2009

 O R D E R
                                    K.M.JOSEPH, J.
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                             WP.(C) No. 2232 of 2009
                         - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 21st day of January, 2009

                                       JUDGMENT

Petitioner challenges Exts.P1 and P2. Exts.P1 and P2 are bills

indicating penal charges apparently alleging unauthorised additional load.

Ext.P3 is the site mahazar. Exts.P5 and P6 are stated to be regular bills.

Learned counsel for the petitioner points out that Exts.P1 and P2 cannot be

justified, as under law, against a provisional bill the petitioner must be given

an opportunity to object to the same. This has not been done.

2. Learned Standing Counsel points out that Exts.P1 and P2

can be treated as provisional bills.

Accordingly, the writ petition is disposed of as follows:

Assistant Engineer, Kerala State Electricity Board, Electrical

Section, Chokli is suo motu impleaded as additional third respondent.

The petitioner is given one week’s time from today to file

objections to Exts.P1 and P2 before the additional third respondent. There

will be a further direction to the additional third respondent to consider and

take a decision on the objections within one month from the date of receipt

of the objections. There will also be a direction that if the disconnection has

WPC.2232/2009. 2

been made based on Exts.P1 and P2, it will be restored forthwith upon

production of a copy of this judgment.

(K.M. JOSEPH, JUDGE)

sb