IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 22379 of 1999(Y)
1. M.A.ABDUL AMANULLA
... Petitioner
Vs
1. THE ASST.EXECUTIVE ENGINEER
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :SRI.S.RAMESH BABU, SC. KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :16/10/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.NO.22379 OF 1999
----------------------------------------------
DATED 16th October, 2006.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
(i) “Call for the records leading to Ext.P1 and P2 and issue a writ
of certiorari or such other writ order or direction quashing the same.
As far as penalty for unauthorised connected load is concerned, it
is now settled law in view of the Bench decision of this Court in
W.A.1231/03 that the penalty has to be limited to the fixed
charge portion. It is held that there shall not be any penalty by
way of proportionate energy charges. The impugned demands
are quashed making it clear that the liability of the petitioner
shall only be for the penalty for fixed charge portion. The revised
demand shall be issued to the petitioner and the amounts
already remitted by the petitioner shall be adjusted.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
OP NO. 2
KURIAN JOSEPH, J
———————————————-
O.P.NO. 22379 OF 1999 L
———————————————-
J U D G M E N T
OP NO. 3
Dated 16th October, 2006.