Kandunni.C.K vs The Kerala State Electricity … on 16 April, 2010

0
49
Kerala High Court
Kandunni.C.K vs The Kerala State Electricity … on 16 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13268 of 2010(G)



1. KANDUNNI.C.K.
                      ...  Petitioner

                        Vs

1. THE KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

                For Petitioner  :SRI.K.MANOJ CHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/04/2010

 O R D E R
                               S.SIRI JAGAN, J.
                         ==================
                          W.P.(C).No. 13268 of 2010
                         ==================
                     Dated this the 16th day of April, 2010
                               J U D G M E N T

The petitioner is a consumer of electricity. On the basis of Ext.P1

mahazar prepared, on the ground that the petitioner has used electricity for

commercial purpose in the matter of manufacturing certain wooden articles,

the petitioner has been served with Exts.P2 and P3 notices demanding an

amount of Rs.73,451/-. The petitioner submits that Ext.P3 is only a

provisional assessment, against which, the petitioner has filed Ext.P4

objections. The petitioner seeks a direction to the 2nd respondent to consider

Ext.P4 objections and to stay coercive recovery of the amounts demanded by

Exts.P2 and P3 in the meanwhile.

2. I have heard the learned Standing Counsel appearing for the

Kerala State Electricity Board also.

3. In so far as Ext.P4 objections are pending against Exts.P2 and

P3, and as per the statute, a provisional invoice has to be issued, I am of

opinion that before taking coercive proceedings for recovery, an appealable

order on Ext.P4 objections has to be passed. In the above circumstances,

this writ petition is disposed of with a direction to the 2nd respondent to

consider Ext.P4 objections and pass orders thereon, after affording an

opportunity of being heard to the petitioner. Till orders are thus passed,

there shall not be any coercive proceedings for recovery of the amounts

demanded as per Exts.P2 and P3.

Sd/-

sdk+                                                   S.SIRI JAGAN, JUDGE

          ///True copy///




                                 P.A. to Judge

2

LEAVE A REPLY

Please enter your comment!
Please enter your name here