IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31076 of 2008(Y)
1. MATA AMRITANANDAMAYI MATH,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE DEPUTY CHIEF ENGINEER
3. THE SUB ENGINEER -IN-CHARGE
For Petitioner :SRI.K.SRIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/10/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 31076 OF 2008 Y
````````````````````````````````````````````````````
Dated this the 22nd day of October, 2008
J U D G M E N T
Petitioner is aggrieved by Exts.P3 and P7. Ext.P7 is
stated to be a letter issued by the 3rd respondent.
2. I heard learned counsel for the petitioner and learned
standing counsel. There is no dispute that Ext.P3 is a provisional bill
issued under section 126 of the Electricity Act, 2003. Now, the
petitioner has filed some objections before the Deputy Chief
Engineer. It is also submitted that copy of the same has been
served to the Assistant Engineer. In fact, Ext.P8 is stated to be
given to the Sub Engineer.
Writ petition is disposed of directing the 3rd respondent to
consider and take a decision on Ext.P8 in accordance with law, after
affording an opportunity for hearing to the petitioner, within one
month from the date of receipt of a copy of this judgment. Till final
orders are passed, there will be no disconnection pursuant to
Exts.P3 and P7.
Sd/-
(K.M.JOSEPH, JUDGE)
aks