IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5133 of 2009(J)
1. K.J.THOMASKUTTY, PROPRIETOR,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. EXECUTIVE ENGINEER, PATHANAMTHITTA
3. ASSISTANT ENGINEER, ELECTRICAL DIVISION
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :17/02/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 5133 OF 2009 J
--------------------------------------
Dated this the 17th February, 2009
JUDGMENT
Petitioner challenges Exts.P3 and P4. I heard the learned
standing counsel also. Learned standing counsel points out that
it is open to the petitioner to file objections to Exts.P3 and P4. It
is no doubt true that in the objection filed earlier, no decision
has been taken so far. But, that may not entitle the Officer to
proceed again in the matter without issuing provisional Bills.
Exts.P3 and P4 can only be treated as provisional Bills and it is
for the petitioner to raise his objections to the same and to take
such steps as he is entitled to in law as against the same. It is
submitted that the power supply has already been disconnected.
No recovery steps are brought to my notice. In such
circumstances, the Writ Petition is disposed of directing that if
the petitioner files objections to Exts.P3 and P4 before the third
respondent within ten days from today, the third respondent will
WPC.5133/09 J 2
consider and take a decision on the same in accordance with law
with opportunity of hearing to the petitioner.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge