IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24033 of 2008(J)
1. KERALA CARS (P) LTD., N.H.BYE PASS,
... Petitioner
Vs
1. KSEB, VYDYUTHI BHAVAN, PATTOM,
... Respondent
2. DEPUTY CHIEF ENGINEER
For Petitioner :SRI.JOSE J.MATHAIKAL
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :28/01/2011
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
W.P.(C) No.24033 of 2008
-------------------------------
Dated this the 28th day of January, 2011
J U D G M E N T
The petitioner is a high tension consumer. This writ
petition is filed challenging the demand in Exts.P1 and P3 letters for
payment for service connection charges of Rs.50,000/-. In view of the
interim order of stay passed by this Court on 11.8.2008, the petitioner
did not pay the service connection charges demanded from them. It is
now conceded at the Bar that pursuant to the orders passed by the
Kerala State Electricity Regulatory Commission on 8.9.2010, the
Board has issued an order dated 14.10.2010 dispensing with
collection of service connection charges from high tension and extra
high tension consumers. The order further directs that the amount
collected by way of service collection charges will be adjusted against
the future bills.
In the light of the decision taken by the Board to dispense
with the collection of service connection charges, in the wake of the
decision of the Kerala State Electricity Regulatory Commission, the
writ petition is disposed of with a direction to the respondents not to
enforce the demand made in Exts.P1 and P3.
P.N. RAVINDRAN,
JUDGE.
nj.